Gujarat High Court High Court

Patel vs State on 2 September, 2008

Gujarat High Court
Patel vs State on 2 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/66320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 663 of 2008
 

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

PATEL
PRAHLADBHAI MOHANLAL & 8 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR BS PATEL
for Applicant(s) : 1 - 9.MRS RANJAN B PATEL for
Applicant(s) : 1 - 9. 
Mr. R. C Kodedkar Addl. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the parties.

Rule.

Ad-interim relief granted earlier to be continued as interim
relief.

To
be listed for further hearing on 16th October 2008.

(Anant
S. Dave,J.)

mary//

   

Top