Gujarat High Court High Court

Virpal vs State on 4 February, 2011

Gujarat High Court
Virpal vs State on 4 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/707/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 707 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 16088 of
2010 
=========================================================

 

VIRPAL
@ BABLU SHAMBHU DAYAL SAXENA (RAJPUT) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
VD MEWADA for
Applicant(s) : 1, 
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 04/02/2011 

 

ORAL
ORDER

Considering
the submissions and the averments made in this application, Criminal
Miscellaneous Application No. 16088 of 2010
is RESTORED to
file.

This
application stands DISPOSED of, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top