Gujarat High Court High Court

Mukesh vs State on 16 July, 2008

Gujarat High Court
Mukesh vs State on 16 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8156/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8156 of 2008
 

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


 

MUKESH
@ MUNNO CHHAGANBHAI BORIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RD DAVE for Applicant(s) : 1, 
MR KT DAVE
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/07/2008 

 

 
 
ORAL
ORDER

The
learned APP, Mr.K.T.Dave, submits that another application being
Criminal Misc. Application No.8220 of 2008 of the co-accused;
wherein, notice has been issued returnable on 4th August,
2008 and therefore, this matter also be posted along with the matter
mentioned herein above.

In
view of the above, the matter is adjourned to 4th August,
2008.

(H.B.ANTANI,
J.)

ashish//

   

Top