Gujarat High Court
Rajendrakumar vs State on 30 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/5032/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5032 of 2008
=========================================================
RAJENDRAKUMAR
SHANTILAL PUNJABI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1,
MR DIVYESH
SEJPAL, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/11/2010
ORAL
ORDER
Rule.
Learned APP Mr. Sejpal, waives service of Rule on behalf of
respondent No.1 – State.
Heard.
In the facts of the case, leave granted. Application is allowed. Rule
is made absolute accordingly.
(Z.K.SAIYED,
J.)
sas
Top