Gujarat High Court High Court

Ramjilal vs State on 10 July, 2008

Gujarat High Court
Ramjilal vs State on 10 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8943/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8943 of 2008
 

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


 

RAMJILAL
KURDARAM CHAUDHARY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PP MAJMUDAR for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

The
learned advocate for the applicant prays that he wants to make
amendment in the main petition. The prayer is granted. Amendment to
be carried out forthwith.

Notice
returnable on 28th July, 2008. Learned APP Mr.K.T.Dave
waives service of notice on behalf of the State.

(H.B.ANTANI,
J.)

ashish//

   

Top