Gujarat High Court High Court

Abdul vs State on 15 October, 2008

Gujarat High Court
Abdul vs State on 15 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1602/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1602 of 2008
 

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

ABDUL
RAIS ABDUL LATIF SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR KI KAZI for
Applicant(s) : 1, 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

Rule,
returnable on 11th November, 2008.

Mr.S.P.Hasurkar,
learned Additional Public Prosecutor waives, service of notice of
rule on behalf of respondent-State.

(M.D.Shah,
J.)

sudhir

   

Top