Gujarat High Court
Aliasger vs State on 16 April, 2010
Gujarat High Court Case Information System
Print
CR.RA/540/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 540 of 2009
======================================
ALIASGER
TAHIR MALA,C/O.CAN IN FOOD PRODUCTS,SHED NO.C-1/105 & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
TEJAS M BAROT for Applicants
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/04/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Rule.
Learned
APP waives service of Rule on behalf of respondent No.1.
(ANANT
S. DAVE, J.)
(swamy)
Top