Gujarat High Court High Court

====================================== vs Notice on 15 October, 2008

Gujarat High Court
====================================== vs Notice on 15 October, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/265820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2658 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 13126 of 2008
 

In
CRIMINAL APPEAL No. 2658 of 2008
 

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

SANTOSHSINGH
NARENDRASINH CHOUHAN 

 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
Mr Yogesh Lakhani, Sr Advocate
with Mr Vaibhav Vyas for the appellant 
Ms Hansa Punani, Additional
Public Prosecutor for the Opponent
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 15/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

CRIMINAL
APPEAL No. 2658 of 2008

ADMIT.

CRIMINAL
MISC.APPLICATION No. 13126 of 2008

Notice
returnable on 20th November 2008. Ms Hansa Punani,
learned Additional Public Prosecutor waives service of notice for the
respondent-state.

(Bhagwati
Prasad, J.)

(Bankim
N. Mehta, J.)

*mohd

   

Top