Gujarat High Court High Court

Devang vs State on 7 May, 2010

Gujarat High Court
Devang vs State on 7 May, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4790/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4790 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2124 of 2007
 

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


 

DEVANG
PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PR NANAVATI for Applicant(s) : 1, 
MR. K.L.PANDYA, ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR BHARAT T RAO for
Respondent(s) : 2, 
None for Respondent(s) : 3 -
5. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
 
ORAL
ORDER

RULE
returnable on 14.5.2010. Learned APP Mr. K.L.Pandya appears and
waives service of Rule for Respondent No.1-State. Learned Advocate
Mr. B.T.Rao appears and waives service of Rule for Respondent No.2
original complainant.

Respondent
Nos. 3 to 5 are permitted to be served by direct service.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top