Gujarat High Court
Parmar vs State on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7706/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7706 of 2008
In
CRIMINAL
APPEAL No. 1752 of 2008
=========================================================
PARMAR
ANILKUMAR NAROTAMDAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
Mr
Ashish Desai, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/06/2008
ORAL
ORDER
RULE
returnable on 18.7.2008.
Learned APP waives service of Rule for the respondent-State.
Registry
is directed to call for R & P of Sessions Case No.53/2007 from
the Sessions Court (Fast Track), Patan so as to reach this court on
or before 17.7.2008.
[M.D.
SHAH, J.]
msp
Top