Gujarat High Court
Raidhan vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
CR.RA/617/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 617 of 2007
=========================================================
RAIDHAN
AMAD SAMEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HASHIM QURESHI for
Applicant(s) : 1,
MR. MUKESH PATEL, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
RULE.
To be heard with Criminal Appeal No. 792 of 2008.
Mr.
Mukesh Patel, learned APP appears and waives service of notice of
Rule on behalf of Respondent No.1-State of Gujarat.
(A.M.Kapadia,J)
(Z.K.Saiyed,J)
Jayanti*
Top