Gujarat High Court High Court

Ashokbhai vs State on 1 August, 2008

Gujarat High Court
Ashokbhai vs State on 1 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/989320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9893 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 759 of 2008
 

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

ASHOKBHAI
CHHATRABHUJ KIKLA & 8 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR UTPAL M
PANCHAL for Applicant(s) : 1 - 9. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR MG NAGARKAR for Respondent(s)
: 2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

Having
heard learned advocate appearing for the applicants and considering
the averments made in this application, this application is allowed
and Special Criminal Application No. 759/2008 is restored to file to
its original number.

Main
matter i.e. Special Criminal Application No. 759/2008 is adjourned
to 8th August, 2008.

[ANANT
S. DAVE, J.]

//smita//

   

Top