Gujarat High Court
Champalal vs Mahendra on 31 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2740/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2740 of 2010
In
CRIMINAL
REVISION APPLICATION No. 172 of 2010
=============================================
CHAMPALAL
SANKALCHAND JAIN - Applicant(s)
Versus
MAHENDRA
UKABHAI PATEL @ BABUBHAI & 1 - Respondent(s)
=============================================
Appearance :
MR
SANJAY PRAJAPATI for Applicant(s) : 1,
None for Respondent(s) :
1,
MR. LR PUJARI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/03/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Rule
returnable on 27th April, 2010. Mr. L.R. Pujari, learned
APP, waives service of rule on behalf of respondent No.2.
[ANANT
S. DAVE, J.]
//smita//
Top