Gujarat High Court High Court

Kishorbhai vs State on 28 July, 2008

Gujarat High Court
Kishorbhai vs State on 28 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/988720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9887 of
2008 
=========================================


 

KISHORBHAI
LALBHAI KUDECHA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
SUDHAKAR B JOSHI for Applicant(s) : 1,MR ASHISH B
DESAI for Applicant(s) : 1 - 2. 
MR HL JANI, APP for Respondent(s)
: 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/07/2008 
ORAL ORDER

NOTICE
returnable on 31.07.2008. Mr HL Jani, learned Additional Public
Prosecutor waives service of notice on behalf of respondent No.1
State.

Mr
YN Oza, learned Senior Counsel for Mr AB Desai for the petitioner
submits the additional affidavit on behalf of the petitioner.

The
said additional affidavit is taken on record.

Office
is directed to delete the name of Mr Sudhakar B. Joshi for the
petitioner.

(H.B.

Antani, J.)

mrpandya*

   

Top