Gujarat High Court High Court

Laxmanbhai vs State on 16 July, 2008

Gujarat High Court
Laxmanbhai vs State on 16 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/3472/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3472 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2155 of 2007
 

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

 

LAXMANBHAI
R MEGHWANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TS NANAVATI for
Applicant(s) : 1, 
PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
NOTICE
SERVED for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 16/07/2008 

 

 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
advocate Mr.T.S.Nanavati has informed this Court that the matter has
been kept for filing affidavit of the affidavit, wherein learned
Assistant Government Pleader Mr. R.C.Kodekar has made a statement
that they are going to file affidavit during the course of the day.
In view of the above, S.O. to 11th August, 2008.

(R.P.Dholakia,J)

(D.N.Patel,J)

***darji

   

Top