Gujarat High Court
Criminal Revision Application … vs Mr Hh Patel on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL REVISION APPLICATION No 466 of 2002
--------------------------------------------------------------
JYOTIPRAKASH RAMGOPAL PUROHIT
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Revision Application No. 466 of 2002
MR HN JHALA for Petitioner No. 1-2
MR HH PATEL, APP for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE R.P.DHOLAKIA
Date of Order: 25/11/2002
ORAL ORDER
Leave to add the complainant as a party
respondent No.2.
Notice, returnable on 5-12-2002. Learned APP,
Mr.K.C.Shah, waives service of notice on behalf of State.
Ad-interim relief in terms of prayer para 8(C) is granted
till then. D.S. is permitted.
(R.P.DHOLAKIA,J.)
radhan/