Gujarat High Court High Court

Sahil vs State on 23 November, 2010

Gujarat High Court
Sahil vs State on 23 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14016/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14016 of 2010
 

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


 

SAHIL
PRAFULCHANDRA SEVAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
KANDRAP H DHOLKIA for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/11/2010 

 

ORAL
ORDER

Leave
to join the complainant as party respondent No.2.

Amendment
be carried out forthwith.

Heard
learned advocate for the applicant.

Rule
returnable on 02.12.2010.

Mr
Kartik Pandya, learned APP waives service of notice of Rule for
respondent-State of Gujarat.

Direct
service is permitted to respondent No.2.

[Anant
S. Dave, J.]

*pvv

   

Top