Gujarat High Court High Court

Yogeshbhai vs State on 9 May, 2011

Gujarat High Court
Yogeshbhai vs State on 9 May, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5665/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5665 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4714 of 2010
 

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


 

YOGESHBHAI
SHANTILAL SHAH & 1 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=================================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicants : 1 - 2. 
MR. K.P. RAVAL, LD. APP for
Respondent : 1, 
None for Respondent :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicants. Rule. Learned APP and learned
advocate for respondent no.2 waives service of notice of rule.
Prayer for fixing date of hearing of main matter is granted.
Application is disposed of. Rule made absolute.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top