Gujarat High Court High Court

Dipakbhai vs State on 7 July, 2011

Gujarat High Court
Dipakbhai vs State on 7 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10953/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10953 of 2006
 

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

 

DIPAKBHAI
RAMESHCHANDRA CHOKSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD SHAH for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner is directed to join complainant Natwarlal
Ranchhodbhai Patel as party respondent No.2.

Leave to join
complainant Natwarlal Ranchhodbhai Patel as party respondent No.2 is
granted.

Rule qua newly
added respondent No.2 returnable on 19.7.2011.

(M.D.SHAH,
J.)

syed/

   

Top