Gujarat High Court
Gulamhusain vs State on 19 March, 2009
Gujarat High Court Case Information System
Print
CR.RA/35320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 353 of 2008
=========================================================
GULAMHUSAIN
YAKUBBHAI LOBI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
Ms Manisha L Shah, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2,
MS AMRITA AJMERA for
Respondent(s) : 2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2009
ORAL
ORDER
Registry
is directed to show name of Mr H.S. Tolia, learned Advocate for the
applicant. Mr Tolia is requested to assist the Court with regard to
the subject matter of this petition. S.O. to 31.3.2009.
[ANANT
S. DAVE, J.]
msp
Top