Gujarat High Court High Court

Barkarsing vs Rameshbhai on 14 October, 2008

Gujarat High Court
Barkarsing vs Rameshbhai on 14 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/619720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6197 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 365 of 2008
 

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

BARKARSING
KAVALSING - Applicant
 

Versus
 

RAMESHBHAI
SHANKARBHAI RATHOD AND OTHERS - Respondents
 

==================================================Appearance
: 
MR MANOJ SHRIMALI for the
Applicant. 
RULE NOT RECD BACK for Respondent
: 1. 
RULE
SERVED for Respondents : 2 - 3. 
MR AJ
DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent : 4. 
==================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/10/2008 

 

 
ORAL
ORDER

Fresh
RULE to respondent No. 1, returnable on 24th
November, 2008.

[H.

B. ANTANI, J.]

/shamnath

   

Top