Gujarat High Court High Court

Firozkhan vs State on 18 July, 2008

Gujarat High Court
Firozkhan vs State on 18 July, 2008
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/923920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9239 of 2008
 

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


 

FIROZKHAN
MAJIDKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
SOEB R BHOHARIA for Applicant(s) : 1, 
MR PD BHATE APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

 
 


 

Date
: 18/07/2008 

 

ORAL
ORDER

Notice
returnable on 1st August, 2008. Learned
A.P.P., Mr.P.D. Bhate waives service of notice on behalf of the
respondent-State. Meanwhile, concerned Judge, who is dealing with
Sessions Case No.22 of 2005, is hereby directed to send his short
explanation as to why he has not complied with the directions given
by this Court. He has also directed to proceed further with the
matter, if possible, on day-to-day basis. Direct service is
permitted.

(R.P.DHOLAKIA,
J)

/patil

   

Top