Gujarat High Court
Maheshbhai vs State on 25 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11034/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11034 of 2008
In
CRIMINAL APPEAL No. 2215 of 2008
With
CRIMINAL
APPEAL No. 2215 of 2008
With
CRIMINAL
MISC.APPLICATION No. 11035 of 2008
In
CRIMINAL APPEAL No. 2215 of 2008
With
CRIMINAL
APPEAL No. 2050 of 2008
With
CRIMINAL
APPEAL No. 2080 of 2008
With
CRIMINAL
APPEAL No. 2139 of 2008
With
CRIMINAL
APPEAL No. 2150 of 2008
With
CRIMINAL
APPEAL No. 2199 of 2008
With
CRIMINAL
APPEAL No. 2252 of
2008
=========================================================
MAHESHBHAI
@ MAHSABHAI POPATBHAI RAVAL - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
PK SHUKLA AND OTHERS for the
Applicants.
PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Office
objections to be removed on or before 20th October,2008.
S.O. to 21st October,2008.
(R.P.DHOLAKIA,J)
(D.N.PATEL,J)
*dipti
Top