Gujarat High Court High Court

Chandubhai vs State on 25 August, 2008

Gujarat High Court
Chandubhai vs State on 25 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/834920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8349 of 2008
 

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

CHANDUBHAI
LALJIBHAI PARSANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR MOUSAM R
YAGNIK for Applicant(s) : 1, 
PUBLIC PROSECUTOR
for Respondent(s) : 1, 
MR HARSHIT S TOLIA for Respondent(s) :
2, 
MR PARTH S TOLIA for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the parties.

Rule.

Mr.

H.S.Tolia, learned advocate, waives service of rule on behalf of
respondent No.2.

Ad-interim
relief granted earlier to continue till further order.

Matter
is to be heard on 23rd October, 2008.

[ANANT
S. DAVE, J.]

//smita//

   

Top