Gujarat High Court High Court

Anilkumar vs State on 21 July, 2008

Gujarat High Court
Anilkumar vs State on 21 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/691/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 691 of 2008
 

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


 

ANILKUMAR
BABALDAS NAYAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BHAVESH A PATEL for Applicant(s) : 1, 
MR HL
JANI ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
ORAL
ORDER

Rule
to the respondents returnable on 31st July, 2008.

Learned
APP, Mr.K.T.Dave, waives service of Rule for the respondent-State.

In
the meantime, learned advocate for the petitioner is granted liberty
to make an application before the learned Presiding Officer and the
same shall be considered by the learned Presiding Officer. Direct
service permitted.

(H.B.ANTANI,
J.)

ashish//

   

Top