Gujarat High Court High Court

Manjulaben vs State on 11 September, 2008

Gujarat High Court
Manjulaben vs State on 11 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1168520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11685 of 2008
 

In


 

CRIMINAL
APPEAL No. 2294 of 2008
 

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


 

MANJULABEN
W/O KHENGARBHAI PARDHAVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
EE SAIYED for Applicant(s) : 1, 
MR PD
BHATE APP for Respondent(s) :
1, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 11/09/2008 

 

ORAL
ORDER

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

Notice
returnable on 23rd September, 2008 at the request of the
learned counsel for the applicant, Mr.Saiyed. Learned Additional
Public Prosecutor, Mr.E.E. Saiyed waives service of notice on
behalf of the respondent-State.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil

   

Top