Gujarat High Court
Pradipsinh vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/685220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6852 of 2007
=========================================================
PRADIPSINH
MAFABHAI RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
BS PATEL for Applicant : 1,MRS RANJAN B PATEL for
Applicant : 1,
MR KT DAVE APP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/08/2008
ORAL
ORDER
Heard
learned counsel for the parties.
Rule.
Learned
APP waives service of notice of rule for respondent-State of Gujarat.
Ad
interim relief granted earlier to continue till further orders.
(ANANT S. DAVE, J.)
*pvv
Top