Gujarat High Court High Court

Vipulbhai vs State on 7 July, 2011

Gujarat High Court
Vipulbhai vs State on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7928/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7928 of 2011
 

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


 

VIPULBHAI
DAHYABHAI GAJIPARA - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
BC DAVE for the Applicant.  
MR LB DABHI, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/06/2011 

 

 
ORAL
ORDER

Mr.B.C.Dave,
learned advocate appearing on behalf of the applicant has stated at
the bar that the parties have settled the dispute amicably. Hence,
NOTICE returnable on 12th July,2011. Mr.L.B.Dabhi,
learned Additional Public Prosecutor waives service of Notice on
behalf of respondent No.1.

Direct
service is permitted so far as respondent No.2 is concerned.

[M.R.SHAH,J]

*dipti

   

Top