Gujarat High Court High Court

Shailesh vs State on 23 July, 2008

Gujarat High Court
Shailesh vs State on 23 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1228/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1228 of 2007
 

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

SHAILESH
VISHWANATH RAVAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR DIPEN DESAI ADDL PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 23/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

At
the request of Mr.Dipen Desai, learned Additional Public Prosecutor,
S.O. to 07.08.2008. We request learned advocate Mr.Bhushan Oza
to assist the Court as amicus curiae in this matter.

Sd/-

(
M.S.Shah, Actg.C.J.)

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top