Gujarat High Court
Babuji vs State on 4 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/918520/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9185 of 2007
In
CRIMINAL
APPEAL No. 1053 of 2007
====================================================
BABUJI
CHHANAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
====================================================
Appearance :
MR
PRAFUL J BHATT for Applicant(s) : 1,MS SHUBHA B
TRIPATHI for Applicant(s) : 1,
MR UR
BHATT, APP for Respondent(s) :
1,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule,
returnable on 11.09.2008.
Learned
APP Mr.Bhatt waives service of notice of Rule on behalf of
respondent.
(A.L.DAVE,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top