Gujarat High Court
Yogita vs State on 23 August, 2011
Gujarat High Court Case Information System
Print
CR.RA/300/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 300 of 2011
=========================================
YOGITA
DHARMESHBHAI MISTRI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
MP SHAH for
Applicant(s) : 1 - 2.MS. KRUTI M SHAH for Applicant(s) : 1 - 2.
MR
KP RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/08/2011
ORAL
ORDER
NOTICE
for final
disposal returnable on 14th
September 2011.
Shri K.P. Raval, learned Additional Public Prosecutor waives service
of Notice on behalf of respondent No.1. Respondent No.2 be served
through R.P.A.D. over and above the regular service at the cost of
the petitioners.
(M.R.
Shah, J.)
*menon
Top