Gujarat High Court
Prakashchandra vs State on 28 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/455120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4551 of 2008
============================================
PRAKASHCHANDRA
AGRAWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR HRIDAY
BUCH for Applicant(s) : 1,
MR KT DAVE ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
MR KM PARIKH for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/07/2008
ORAL
ORDER
Heard
Mr. Hriday Buch, learned advocate, for the applicant.
No
one appears for respondent NO.2.
Rule.
Mr.
K.T.Dave, learned APP, waives service of rule on behalf of respondent
No.1-State.
Ad-interim
relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top