Gujarat High Court High Court

Mohammed vs State on 13 November, 2008

Gujarat High Court
Mohammed vs State on 13 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1327720/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13277 of 2007
 

In


 

CRIMINAL
REVISION APPLICATION No. 696 of 2007
 

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


 

MOHAMMED
TAHIR ABDUL HAMID ANSARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
IM MUNSHI for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 15th December, 2008.

Learned
APP, Shri A.J.Desai, waives service for respondent No.1.

(H.B.ANTANI,
J.)

ashish//

   

Top