Gujarat High Court
Shri vs The on 16 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8167/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8167 of 2005
In
CRIMINAL
REVISION APPLICATION No. 559 of 2005
=========================================================
SHRI
ILIYAS GULAMBHAI SHAIKH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,MR SIKANDER SAIYED for Applicant(s) : 1,
MR.KC
SHAH,ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/07/2008
ORAL
ORDER
Rule,
returnable on 29th August, 2008.
Learned
A.P.P. Mr.K.C. Shah waives service of notice on behalf of Respondent
No.1-State.
(Bankim
N. Mehta, J.)
sudhir
Top