Gujarat High Court High Court

Divyesh vs State on 11 August, 2010

Gujarat High Court
Divyesh vs State on 11 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/69620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 696 of 2008
 

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


 

DIVYESH
JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

Issue
fresh Notice of RULE for the unserved respondents making them
returnable on 1st July, 2009. Ad-interim relief granted
earlier shall stand extended till then.

[M.D.

SHAH, J.]

msp

   

Top