Gujarat High Court
Zuned vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2330/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2330 of 2011
=========================================
ZUNED
BAIG GULAM MAYODDIN MIRZA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
MOHDSHAFI SHAIKH for
Applicant(s) : 1 - 3.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/03/2011
ORAL
ORDER
Notice.
Mr.L.R.Poojari, learned APP waives service of notice on behalf of
respondent no.1. It is submitted by Mr.G.R.Mandavia, learned Advocate
that he has instructions to appears on behalf of respondent no.2 and
he waives service of notice on behalf of respondent no.2. Mr.Mandavia
requested for time so as to enable him to file reply.
Stand
over to 10.03.2011.
[M.D.Shah,
J.]
satish
Top