Gujarat High Court High Court

Nilesh vs State on 6 August, 2008

Gujarat High Court
Nilesh vs State on 6 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/48920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 489 of
2008 
=========================================


 

NILESH
RAGHAVJIBHAI BALAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ZUBIN F BHARDA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR AKANT AHUJA for Respondent(s)
: 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/08/2008  
ORAL ORDER

Mr
ZF Bharda, learned advocate for the petitioner submits that during
the course of the day, he will furnish the address of respondent
No.2.

In
view of the above, NOTICE returnable on 11.08.2008. Mr Akant Ahuja,
learned advocate for respondent No.2 waives service of notice on
behalf of respondent No.2.

(H.B.

Antani, J.)

mrpandya*

   

Top