Gujarat High Court
Viramji vs State on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.RA/210/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 210 of 2008
=========================================================
VIRAMJI
VAGHAJI TAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
=========================================================
Appearance
:
MR
PR NANAVATI for
Applicant(s) : 1,MR BS KHATANA for Applicant(s) : 1,
MR KC SHAH,
APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Rule.
Learned APP Mr. K.C.Shah appears and waives service of Rule on behalf
of the respondent ? State of Gujarat.
To
be heard with Criminal Appeal No.1490 of 2008.
(A.M.KAPADIA,J.)
(Z.K.SAIYED,
J.)
sas
Top