Gujarat High Court High Court

Vishal vs State on 25 July, 2011

Gujarat High Court
Vishal vs State on 25 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/59/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 59 of 2011
 

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


 

VISHAL
HARESHBHAI NATHWANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PARAM R BUCH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/07/2011 

 

 
 
ORAL
ORDER

Notice
returnable today. Learned APP Mr.Pujari waives service of notice for
respondent no.1. Respondent no.2 is present in person.

It
is submitted by respondent no.2 that she is not able to engage
advocate as she is very poor and so she requested to provide legal
aid. In view of the above, learned advocate Ms.Sunita Ahuja, who is
present in the Court, is appointed as amicus curiae for respondent
no.2. Office is directed to list this matter on 1.8.2011.

(
M.D.Shah, J )

srilatha

   

Top