Gujarat High Court High Court

Vilasben vs State on 30 September, 2011

Gujarat High Court
Vilasben vs State on 30 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13851/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13851 of 2011
 

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

 

VILASBEN
NARENDRABHAI ZAVERI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRRUSHABHRSHAH
for
Applicant(s) : 1 - 3.
 

MR. K.P.
RAVAL, LEARNED APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

				Date
: 30/09/2011 

 

 
				ORAL
ORDER

Leave
to amend to join the number of the complaint in the prayer clause.

Rule
returnable on 14th November, 2011.
Mr. K.P. Raval, learned APP waives service of notice of Rule for
respondent No.1-State.

The
prayer in terms of para 8(B) is granted till then, in view of the
earlier order passed in Criminal Misc. No. 3837 of 2011, dated
23.03.2011.

(RAJESH
H. SHUKLA,J.)

pawan

   

Top