Gujarat High Court
Rupesh vs State on 4 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8662/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8662 of 2008
==========================================
RUPESH
HARISHCHANDRA PATHAK & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance :
MR
KK TRIVEDI for Applicant(s) : 1 - 2.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
7.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 04/07/2008
ORAL
ORDER
The
learned advocate for the petitioners has tendered an additional
affidavit. The same is taken on record.
The
matter stands adjourned to 8th July, 2008 to enable the
learned advocate for the respondent No.2 to file affidavit in-reply
in response to the averments made in the application.
[HARSHA
DEVANI, J.]
parmar*
Top