Manubhai vs State on 1 July, 2008

0
39
Gujarat High Court
Manubhai vs State on 1 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1276/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1276 of 2008
 

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


 

MANUBHAI
LALLUBHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
APURVA R KAPADIA for Applicant(s) : 1 - 3. 
MR
U.R. BHATT, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None
for Respondent(s) : 2 - 4. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			ACTG. CHIEF JUSTICE  MR.M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Notice
returnable on 14.7.2008.

Mr.

U.R. Bhatt, Additional Public Prosecutor waives service of notice for
respondent No.1. Respondents Nos. 2 and 3 shall be served through
respondent No.4. Direct service permitted today.

(M.S.

Shah, Actg. C.J.)

(D.H.

Waghela, J.)

*/Mohandas

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here