Gujarat High Court
================================================================ vs State Of Gujarat & on 14 May, 2014
R/SCR.A/1916/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 1916 of 2014
================================================================
ANISH SON OF KUMARBHAI SHAH....Applicant(s)
Versus
STATE OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MR P P MAJMUDAR, ADVOCATE for the Applicant(s) No. 1
MR HK PATEL, ADDL.PUBLIC PROSECUTOR for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE MR.JUSTICE S.G.SHAH
Date : 14/05/2014
ORAL ORDER
Notice returnable on 17.6.2014. Learned
Additional Public Prosecutor Mr. H.K.Patel waives
service of rule for and on behalf of respondent No.1-
State.
Learned advocate for the applicant wanted to file
some documents. He is permitted to do so.
(S.G.SHAH, J.)
SUDHIR
Page 1 of 1