Gujarat High Court High Court

Rasmibhai vs State on 18 July, 2008

Gujarat High Court
Rasmibhai vs State on 18 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/451/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 451 of 2008
 

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

RASMIBHAI
VITTHALBHAI PATEL PROP.OF JALABAPA TOBACO CO.LTD - Applicant
 

Versus
 

STATE
OF GUJARAT AND ANOTHER - Respondents
 

=====================================================Appearance
: 
MR SHAILESH C SHARMA for the
Applicant. 
MR HL JANI, ADDITIONAL PUBLIC PROSECUTOR for Respondent
: 1. 
None for Respondent :
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
ORAL
ORDER

Issue
fresh RULE, returnable on 24th July, 2008.
Learned Additional Public Prosecutor Mr. H. L. Jani waives service of
Rule for respondent No. 1 – State.

Direct
Service for respondent No. 2 is permitted.

[H.

B. ANTANI, J.]

/shamnath

   

Top