Gujarat High Court High Court

====================================== vs Mr Lr Pujari on 13 November, 2008

Gujarat High Court
====================================== vs Mr Lr Pujari on 13 November, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/19/1408	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1914 of 2008
 

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


 

KAILASH
SUBHASH JADAV AND ANOTHER
 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
MR HR PRAJAPATI for
Applicants. 
MR LR PUJARI, APP for Respondent No.1. 
None for
Respondent No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 13/11/2008 

 

ORAL
ORDER

Amendment
as per the draft amendment, submitted today, is allowed and amended
copy of the petition shall be placed on record and advance copy of
such amended petition shall be supplied to learned APP. Notice for
final disposal returnable on 1st December 2008.

(D.H.Waghela,J.)

*malek

   

Top