Gujarat High Court High Court

Rajesh vs State on 17 November, 2008

Gujarat High Court
Rajesh vs State on 17 November, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/14654/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14654 of 2008
 

In


 

CRIMINAL
APPEAL No. 2845 of 2008
 

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

 

RAJESH
ALIAS KANU ALIAS KANI BALUBHAI DANTANI - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MS
RENISHA VYAS, for MR VIVEK N MAPARA for
Applicant. 
MR UR BHATT, ADDL.PUBLIC
PROSECUTOR for
Respondent, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 17/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 21.11.2008. Mr.U.R.Bhatt, learned A.P.P., waives
service of notice of rule on behalf of the respondent-State.

[
A.L. Dave,J.]

[
J.C.Upadhyaya,J.]

(patel)

   

Top