Gujarat High Court
Kher vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/2537/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2537 of 2008
=========================================
KHER
RAJDEEPSINH PAHADSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 16 - Respondent(s)
=========================================
Appearance :
MR
DEVENDRA K RATHOD for Applicant(s) : 1,MR
JOITABHAI N PATEL for Applicant(s) : 1,
MS MITA PNACHAL ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2 - 17.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 07/03/2008
ORAL
ORDER
NOTICE
returnable on 28.3.2008. Learned Additional Public Prosecutor
Ms. Mita Panchal waives service of the notice on behalf of respondent
No.1, State. For rest of the respondent, notice to be served thorough
P.I., Mangrol Police Station, District : Suart. Direct service is
permitted.
(D.N.
PATEL, J.)
ynvyas
Top