Gujarat High Court
Criminal Revision Application … vs Mr.V.M.Pancholi on 31 March, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL REVISION APPLICATION No 858 of 2004
--------------------------------------------------------------
SMT.KALPANA JAYESHKUMAR THAKKAR
Versus
THE STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Revision Application No. 858 of 2004
MR PJ KANABAR for Petitioner No. 1-2
Mr.V.M.Pancholi, learned Addl.P.P.
for Respondent No. 1
.......... for Respondent No. 2
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE D.K.TRIVEDI
Date of Order: 01/02/2005
ORAL ORDER
Notice to respondent No.2 returnable on 10.2.2005
and the Court will examine the order under challenge on
merits as if the Revision Application will be heard
finally. Mr. V.M.Pancholi, learned Addl.P.P., waives
service of notice for the State. Direct service granted
for respondent No.2.
Dt:1.2.2005(D.K.Trivedi,J)
arg