Gujarat High Court
Sureshchandra vs State on 15 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/10263/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10263 of 2008
=========================================================
SURESHCHANDRA
HARILAL SHAH SECRETARY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAL SANGHVI for MR ASHISH M DAGLI for
Applicant(s) : 1,
MR IM PANDYA, APP for Respondent(s) : 1,
MR
GAURAV CHUDASMA for MR YATIN SONI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/09/200
ORAL ORDER
Heard
learned advocate for the applicant and learned APP Mr.I.M.Pandya for
respondent State and learned Mr.Gaurav Chudasma for Mr.Yatin Soni for
respondent No.2.
Rule.
Learned APP Mr.Pandya waives service of rule on behalf of respondent
State and learned advocate waives service of rule on behalf of
respondent No.2.
Considering
the averments made in the application, the matter deserves
consideration. Hence this application is allowed by granting leave to
appeal. Rule is made absolute.
(M.D.Shah,
J.)
Sreeram.
Top