Gujarat High Court
Dipakbhai vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/10953/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10953 of 2006
=========================================================
DIPAKBHAI
RAMESHCHANDRA CHOKSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AD SHAH for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/06/2011
ORAL
ORDER
Learned
advocate for the petitioner is directed to join complainant Natwarlal
Ranchhodbhai Patel as party respondent No.2.
Leave to join
complainant Natwarlal Ranchhodbhai Patel as party respondent No.2 is
granted.
Rule qua newly
added respondent No.2 returnable on 19.7.2011.
(M.D.SHAH,
J.)
syed/
Top