Gujarat High Court High Court

Dineshbhai vs State on 6 May, 2011

Gujarat High Court
Dineshbhai vs State on 6 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14934/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14934 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 12889 of 2008
 

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

 

DINESHBHAI
H PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR ABICHANDANI for
Applicant. 
Ms. Archana Raval, AGP for  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/11/2008 

 

 
 
ORAL
ORDER

Learned
Counsel Mr. Hardik A. Dave states that he has instructions to appear
on behalf of the original complainant for assisting the Government
Pleader. He, therefore, seeks permission to file Vakalatnama on
behalf of the original complainant within a week. Permission is
granted.

S.O.

to 5-12-2008.

(M.D.Shah,J.)

lee.

   

Top