Gujarat High Court High Court

Mavji vs State on 24 September, 2008

Gujarat High Court
Mavji vs State on 24 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1908/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1908 of 2008
 

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


 

MAVJI
GOVIND HIRANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
JAYRAJ CHAUHAN for Applicant(s) : 1, 
MR MAULIK
NANAVATI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
ORAL
ORDER

Notice
returnable on 14th October, 2008. Registry is directed to
notify Criminal Misc.Application No.6190 of 2008 along with present
application on that day. Mr.Maulik Nanavati, learned APP waives
service of notice on behalf of respondent No.1. Direct service is
permitted for respondent No.2.

[M.R.Shah,J.]

satish

   

Top