Gujarat High Court
Amit vs State on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/8201/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8201 of 2008
=========================================================
AMIT
BHAJANLAL SINGH & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
AJ SHASTRI for Applicant(s) : 1
- 4.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/06/2008
ORAL
ORDER
1. Heard
Mr. A.J. Shastri, learned advocate for the petitioners.
2. Issue
Notice returnable on 11th July, 2008.
3. Mr.
K.P. Raval, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
(HARSHA
DEVANI, J.)
shekhar/-
Top