Gujarat High Court
Mukesh vs State on 16 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8156/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8156 of 2008
=========================================================
MUKESH
@ MUNNO CHHAGANBHAI BORIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
RD DAVE for Applicant(s) : 1,
MR KT DAVE
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/07/2008
ORAL
ORDER
The
learned APP, Mr.K.T.Dave, submits that another application being
Criminal Misc. Application No.8220 of 2008 of the co-accused;
wherein, notice has been issued returnable on 4th August,
2008 and therefore, this matter also be posted along with the matter
mentioned herein above.
In
view of the above, the matter is adjourned to 4th August,
2008.
(H.B.ANTANI,
J.)
ashish//
Top