Gujarat High Court High Court

Mohammad vs State on 27 May, 2008

Gujarat High Court
Mohammad vs State on 27 May, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6704/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6704 of 2008
 

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

 

MOHAMMAD
SIDIQ BLOACH, TINDEL & 18 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Applicant(s) : 1 - 19. 
MR RC KODEKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2, 
MR HARIN P
RAVAL, MR ASHISH DESAI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 27/05/2008 

 

 
 
ORAL
ORDER

NOTICE
returnable on 17th June, 2008.
Mr. Kodekar, learned APP waives the service of notice on behalf of
respondent No.1 and Mr. Desai, standing Counsel for the Central
Government waives the service of notice on behalf of respondent No.3.
Direct service qua respondent No.2 is permitted.

(R.H.SHUKLA,J.)

Umesh/

   

Top