Gujarat High Court High Court

Prakashchandra vs State on 28 July, 2008

Gujarat High Court
Prakashchandra vs State on 28 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/455120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4551 of 2008
 

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

PRAKASHCHANDRA
AGRAWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR HRIDAY
BUCH for Applicant(s) : 1, 
MR KT DAVE ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR KM PARIKH for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Heard
Mr. Hriday Buch, learned advocate, for the applicant.

No
one appears for respondent NO.2.

Rule.

Mr.

K.T.Dave, learned APP, waives service of rule on behalf of respondent
No.1-State.

Ad-interim
relief granted earlier to continue till further order.

[ANANT
S. DAVE, J.]

//smita//

   

Top