Gujarat High Court High Court

Rakeshkumar vs State on 14 October, 2008

Gujarat High Court
Rakeshkumar vs State on 14 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/672/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 672 of 2008
 

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

 

RAKESHKUMAR
JAYANTILAL PATEL & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.DIPAK
B PATEL for
Applicant(s) : 1 - 4. 
MR IM PANDYA APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 14/10/2008 

 

ORAL
ORDER

RULE
returnable on 22.10.2008.

Learned A.P.P. Mr.Pandya waives service for the respondent-State.
Ad-interim relief in terms of paragraph No.12(C) in the meantime.
Learned A.P.P. is requested to take full and appropriate instructions
for final disposal of the revision, if possible, on the next date of
hearing. The matter may be listed at the bottom of the first Board.

(D.H.WAGHELA,
J.)

Hitesh

   

Top