Gujarat High Court High Court

Patel vs State on 23 February, 2010

Gujarat High Court
Patel vs State on 23 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/108/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 108 of 2010
 

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

 

PATEL
BHARATBHAI LALBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARTHIV A BHATT for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/02/2010 

 

ORAL
ORDER

Leave
to join the original complainant as the party respondent No.2 is
granted.

Notice
as to admission as well as interim relief, returnable on 4-3-2010.
Mr.L.R.Pujari, learned APP waives service of notice on behalf of the
respondent No.1-State.

(M.D.SHAH,J.)

radhan

   

Top