Gujarat High Court High Court

Vijaysinh vs State on 21 January, 2011

Gujarat High Court
Vijaysinh vs State on 21 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/366/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 366 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 15343 of 2010
 

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


 

VIJAYSINH
RAGHUVIRSINH ZALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
JB PARDIWALA for Applicant(s) : 1, 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/01/2011 

 

ORAL
ORDER

Heard
learned advocate for the applicant and learned APP for the
respondent-State of Gujarat.

This
application is allowed in terms of prayer 4(i) subject to the
condition that the applicant shall pay costs of Rs.1,000/- with the
Gujarat State Legal Services Authority.

Order
accordingly.

[Anant
S. Dave, J.]

*pvv

   

Top