Gujarat High Court
Manilal vs Ranchhodbhai on 17 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/4040/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4040 of 2007
In
CRIMINAL
REVISION APPLICATION No. 191 of 2007
=========================================================
MANILAL
HIRALAL PARMAR - Applicant(s)
Versus
RANCHHODBHAI
KARSANBHAI SOLANKI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MA BUKHARI for
Applicant(s) : 1,
None
for Respondent(s) : 1 - 3.
PUBLIC
PROSECUTOR for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/09/2008
ORAL
ORDER
Heard learned advocate
Mr.M.A.Bukhari for the applicant and learned APP I.M.Pandya for
respondent State.
Rule. Learned APP
I.M.Pandya waives service of rule on behalf of respondent-State. Rule
for respondent Nos.1 to 3 returnable on 17.10.2008.
(M.D.Shah, J.)
Sreeram.
Top