Gujarat High Court High Court

Ambika vs State on 5 September, 2008

Gujarat High Court
Ambika vs State on 5 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/918/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 918 of 2008
 

In


 

CRIMINAL
APPEAL No. 208 of 2008
 

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

 

AMBIKA
AUTO SALES & SERVICES THRO DHARMENDRAKUMAR A. PATEL -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Applicant(s) : 1, 
MR
IM PANDYA, APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Mahendra Patel for the applicant and learned APP
Mr.I.M.Pandya for respondent State.

Registry
is directed to call for the record of Criminal Case No.2311 of 2001
pending before the learned Chief Judicial Magistrate, Patan so as to
reach before this Court on or before 7.10.2008. The matter is
adjourned to 10.10.2008.

(M.D.Shah,
J.)

Sreeram.

   

Top