Gujarat High Court High Court

Vaghela vs State on 16 December, 2010

Gujarat High Court
Vaghela vs State on 16 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2509/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2509 of 2010
 

 
======================================


 

VAGHELA
HANSHABEN PRAHLADBHAI - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance : 
MR
DHAVAL N VAKIL for the Applicant. 
MR K.P.RAWAL, APP for
Respondent(s) : 1 & 2, 
None for Respondent(s) :
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/12/2010 

 

 
ORAL
ORDER

NOTICE
returnable on 27/12/2010. Mr.K.P.Rawal, learned Additional
Public Prosecutor waives service of Notice on behalf of the
respondent Nos.1 & 2.

Direct
service is permitted so far as respondent No.3 is concerned.
Respondent No.3 be served through the concerned Police Station.

To
be placed in 11:00 a.m. board.

[M.R.SHAH,J]

*dipti

   

Top