Gujarat High Court High Court

Hargovanbhai vs State on 16 October, 2008

Gujarat High Court
Hargovanbhai vs State on 16 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13329/2008	 / 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13329 of 2008
 

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

HARGOVANBHAI
DEVABHAI RABARI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR UTPAL M PANCHAL
for Applicant(s) : 1 - 4. 
MR SP HASURKAR, ADDL.PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
ORAL
ORDER

Notice
returnable on 11th November, 2008.

Mr.S.P.Hasurkar,
learned Additional Public Prosecutor waives service of notice on
behalf of respondent-State. Learned advocate Mr.M.C.Barot has filed
his Vakalatnama on behalf of respondent No.2-original complainant.

(M.D.Shah,
J.)

sudhir

   

Top