Gujarat High Court
Krishnakumar vs State on 27 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14413/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14413 of 2009
In
CRIMINAL
REVISION APPLICATION No. 788 of 2009
=========================================================
KRISHNAKUMAR
@ KAPILKUMAR OMPRAKASH SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
IQBAL M KHAN for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/01/2010
ORAL
ORDER
Leave
to amend.
Rule
returnable on 19.2.2010. Learned APP Mr.Pujari waives service of
rule on behalf of the respondent No.1 State.
(M.D.Shah,J)
pathan
Top