Gujarat High Court High Court

Anant vs State on 11 August, 2008

Gujarat High Court
Anant vs State on 11 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1045520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10455 of 2008
 

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


 

ANANT
RAMSHANKER MISHRA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
UTPAL M PANCHAL for Applicant(s) : 1, 
MS
FALGUNI PATEL APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the applicant.

Draft
amendment is granted.

Amendment
be carried out forthwith.

Rule
returnable on 11.9.2008.

Learned
APP waives service of notice of rule for respondent-State of Gujarat.

Ad
interim relief in terms of para 17(B) is granted till then.

Direct
service is permitted.

(ANANT S. DAVE, J.)

*pvv

   

Top