Gujarat High Court High Court

Devendra vs State on 14 August, 2008

Gujarat High Court
Devendra vs State on 14 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1043520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10435 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 532 of 2008
 

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

 

DEVENDRA
SHANKERLAL LASHKARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
FARHANA Y MANSURI for
Applicant(s) : 1,MR LIYAKAT I MEHTA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 14/08/2008 

 

ORAL
ORDER

Learned
advocate Ms.F.Y. Mansuri for the petitioner submits that if the
petitioner makes an application before the trial Court, the same may
be considered by the trial Court.

In
view of the above, the trial Court may consider the application
preferred by the petitioner as and when the same is preferred.

S.O.

to 20.08.2008.

(H.B.

Antani, J.)

Hitesh

   

Top