Gujarat High Court
Momji vs State on 21 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/527/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 527 of 2010
=========================================================
MOMJI
MAGHAJI THAKORE & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAXIT J DHOLAKIA for
Applicant(s) : 1 - 3.
MS KARINA CALLA ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/01/2010
ORAL ORDER
Leave
to amend. Amendment to be carried out forthwith.
Rule
returnable on 25.01.2010. Ms.Krina Calla, learned Additional Public
Prosecutor waives service of notice of Rule on behalf of
respondent-State
(H.B.ANTANI,
J.)
Amit/-
Top