Gujarat High Court High Court

Bhaveshbhai vs State on 26 August, 2008

Gujarat High Court
Bhaveshbhai vs State on 26 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1090220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10902 of 2008
 

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

 

BHAVESHBHAI
NAGJIBHAI DESAI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Applicant(s) : 1
- 2.MR BS KHATANA for
Applicant(s) : 1
- 2. 
MS ML
SHAH, APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
 
ORAL
ORDER

NOTICE returnable on
29.08.2008. Ms ML Shah, learned Additional
Public Prosecutor waives service of notice for
respondent No.1 State.

Direct service is
permitted.

(H.B.ANTANI,
J.)

mrpandya*

   

Top