Gujarat High Court
Anilkumar vs State on 21 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/691/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 691 of 2008
=========================================================
ANILKUMAR
BABALDAS NAYAK - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
BHAVESH A PATEL for Applicant(s) : 1,
MR HL
JANI ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/07/2008
ORAL
ORDER
Rule
to the respondents returnable on 31st July, 2008.
Learned
APP, Mr.K.T.Dave, waives service of Rule for the respondent-State.
In
the meantime, learned advocate for the petitioner is granted liberty
to make an application before the learned Presiding Officer and the
same shall be considered by the learned Presiding Officer. Direct
service permitted.
(H.B.ANTANI,
J.)
ashish//
Top