Gujarat High Court High Court

Piyushbhai vs State on 11 September, 2008

Gujarat High Court
Piyushbhai vs State on 11 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1641/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1641 of 2008
 

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

 

PIYUSHBHAI
DINESHBHAI THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant(s) : 1,MR PARTH S TOLIA for Applicant(s) : 1, 
MR.NANAVATI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

Leave
to join the original complainant-Alkaben Navinchandra Panchal as
party respondent No.4. Amendment in the cause-title to be carried
out at the earliest.

Notice
returnable on 29/09/2008. Mr.Nanavati, learned APP wavies service of
notice on behalf of respondent No.1.

(M.R.SHAH,
J.)

sompura

   

Top