Gujarat High Court
Chandubhai vs State on 25 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/834920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8349 of 2008
============================================
CHANDUBHAI
LALJIBHAI PARSANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR MOUSAM R
YAGNIK for Applicant(s) : 1,
PUBLIC PROSECUTOR
for Respondent(s) : 1,
MR HARSHIT S TOLIA for Respondent(s) :
2,
MR PARTH S TOLIA for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2008
ORAL
ORDER
Heard
learned advocate for the parties.
Rule.
Mr.
H.S.Tolia, learned advocate, waives service of rule on behalf of
respondent No.2.
Ad-interim
relief granted earlier to continue till further order.
Matter
is to be heard on 23rd October, 2008.
[ANANT
S. DAVE, J.]
//smita//
Top