Gujarat High Court
Limbachiya vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/197220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1972 of 2007
============================================
LIMBACHIYA
DINESHKUMAR NATVARLAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR TEJAS P
SATTA for Applicant(s) : 1,
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/08/2008
ORAL
ORDER
Heard
learned advocate for the petitioner.
No
one appears for private respondents.
Rule.
Mr.
R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent No.1-State.
Ad
interim relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top