Gujarat High Court High Court

Yogeshbhai vs State on 18 October, 2011

Gujarat High Court
Yogeshbhai vs State on 18 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14378/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14378 of 2011
 

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

 

YOGESHBHAI
@ RAJU VIRSANG CHAUDHARY - THRO' ALPA Y CHAUDHARY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
 
ORAL
ORDER

S.O.

To 8.11.2011. Petitioner is permitted to move the learned Vacation
Judge in case of urgency. If petitioner moves the learned Vacation
Judge in case of urgency, then, the victim Himanshubhi @ Gopalbhai
Arvindbhai Soni will be informed in advance by the learned counsel
for the applicant.

(Z.K.Saiyed,J.)

Vyas

   

Top