Gujarat High Court High Court

Mahavirsinh vs State on 27 June, 2008

Gujarat High Court
Mahavirsinh vs State on 27 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14099/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14099 of 2007
 

with
 

CRIMINAL
MISC.APPLICATION No. 14101 of 2007
 

with
 

CRIMINAL
MISC.APPLICATION No. 14103 of 2007
 

with
 

CRIMINAL
MISC.APPLICATION No. 14107 of 2007
 

with
 

CRIMINAL
MISC.APPLICATION No. 14111 of 2007
 

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


 

MAHAVIRSINH
@ MAVUBHA NARAPAT SINH WAGHELA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ZUBIN F BHARDA for Applicant(s) : 1 - 3. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for
Respondent(s) : 2, 
MR DILIP P JOSHI for Respondent(s) :
3, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
 
ORAL
ORDER

The
matters stand over to 12th August, 2008. Ad-interim
relief granted earlier to continue till then.

[HARSHA
DEVANI, J.]

parmar*

   

Top