Gujarat High Court
Hargovanbhai vs State on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/13329/2008 / 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13329 of 2008
=========================================
HARGOVANBHAI
DEVABHAI RABARI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR UTPAL M PANCHAL
for Applicant(s) : 1 - 4.
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/10/2008
ORAL
ORDER
Notice
returnable on 11th November, 2008.
Mr.S.P.Hasurkar,
learned Additional Public Prosecutor waives service of notice on
behalf of respondent-State. Learned advocate Mr.M.C.Barot has filed
his Vakalatnama on behalf of respondent No.2-original complainant.
(M.D.Shah,
J.)
sudhir
Top