Gujarat High Court High Court

Nitinkumar vs State on 15 October, 2008

Gujarat High Court
Nitinkumar vs State on 15 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/35220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 352 of 2008
 

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


 

NITINKUMAR
ASHOKBHAI DUSANE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DIVYESH A JOSHI for Applicant(s) : 1,MR RUSHABH R SHAH for
Applicant(s) : 1, 
MR PD BHATE, APP for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 27th November, 2008.

Learned
APP, Shri P.D.Bhate, waives service of rule on behalf of
respondent-State.

In
view of the fact that the applicant has already deposited an amount
of Rs.18,200/- before the lower Court and the receipt in that regard
is produced at Annexure-F to the petition. Ad-interim relief in
terms of para 9(B) is granted till then.

(H.B.ANTANI,
J.)

ashish//

   

Top