Gujarat High Court High Court

====================================== vs Nishukumar Patel For Applicant on 10 October, 2008

Gujarat High Court
====================================== vs Nishukumar Patel For Applicant on 10 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12754/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12754 of 2008
 

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

RABARI
BABUBHAI JORABHAI 

 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
MR AG JOSHI for Applicant,MR
NISHUKUMAR PATEL for Applicant. 
MR RC KODEKAR, APP for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 10/10/2008 

 

ORAL
ORDER

Leave
to join the original complainant as party respondent no.2 and leave
to amend the petition as per the draft amendment submitted today.
After the amendment is carried out, issue Notice returnable on 14th
November 2008. Ad-interim relief in terms of para 9 (C). Learned
APP, Mr.Kodekar waives service for respondent no.1.

(D.H.Waghela,
J.)

*malek

   

Top