Gujarat High Court
Rajesh vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/14654/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14654 of 2008
In
CRIMINAL
APPEAL No. 2845 of 2008
=========================================================
RAJESH
ALIAS KANU ALIAS KANI BALUBHAI DANTANI - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MS
RENISHA VYAS, for MR VIVEK N MAPARA for
Applicant.
MR UR BHATT, ADDL.PUBLIC
PROSECUTOR for
Respondent,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 21.11.2008. Mr.U.R.Bhatt, learned A.P.P., waives
service of notice of rule on behalf of the respondent-State.
[
A.L. Dave,J.]
[
J.C.Upadhyaya,J.]
(patel)
Top