Gujarat High Court High Court

Lavanya vs State on 23 September, 2008

Gujarat High Court
Lavanya vs State on 23 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10290/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10290 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 121 of 2008
 

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

 

LAVANYA
DOLARRY SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Applicant(s) : 1, 
MS FALGUNI PATLE ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 23/09/2008 

 

 
ORAL
ORDER

RULE
returnable on 7th October, 2008.
Ms. Patel, learned APP wavies the service of rule on behalf of
respondent No.1-State. Direct service is permitted.

(M.D.

Shah, J.)

Umesh/

   

Top