Gujarat High Court High Court

Minor vs State on 16 September, 2008

Gujarat High Court
Minor vs State on 16 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6518/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6518 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 325 of 2006
 

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

 

MINOR
RENISON DEEPAKBHAI MACKWAN THRO' SUNITA D.MACKWAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.DIPAK
B PATEL for
Applicant. 
Mr.I.M.Pandya, APP  for Respondent no.1. 
NOTICE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
ORAL
ORDER

Office
is directed to call for R & P of Criminal Misc. Application
no.645/2005 from the Court of learned Addl. Senior Civil Judge and
Judicial Magistrate, First Class, Court no.6, Gandhinagar so as to
reach this Court on or before 4th October, 2008.

Office
is also directed to list Criminal Revisional Application no.325 of
2006 for final hearing on 7th October, 2008.

It is
submitted by learned Advocate Mr. Dipak B. Patel that he will
instruct his clients to deposit the entire amount of arrears, if any,
on or before 11-10-2008.

With
the aforesaid directions, application stands disposed of.

(M.D.Shah,J.)

lee.

   

Top