Gujarat High Court High Court

Amit vs State on 30 June, 2008

Gujarat High Court
Amit vs State on 30 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8201/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8201 of 2008
 

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


 

AMIT
BHAJANLAL SINGH & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
AJ SHASTRI for Applicant(s) : 1
- 4. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

1. Heard
Mr. A.J. Shastri, learned advocate for the petitioners.

2. Issue
Notice returnable on 11th July, 2008.

3. Mr.

K.P. Raval, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.

Direct
service is permitted qua respondent No.2.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top