Gujarat High Court High Court

Rajesh vs State on 20 January, 2010

Gujarat High Court
Rajesh vs State on 20 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/184/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 184 of
2010 
=========================================================

 

RAJESH
@ RAJUBHAI DHIRUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYEN B RAWAL for
Applicant(s) : 1, 
MS. KRINA CALLA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/01/2010 

 

 
 
ORAL
ORDER

Leave
to amend.

The
grant amendment be carried out forthwith.

Rule
returnable on 27.01.2010. Ms. Krina Calla, learned A.P.P., waives
service of Rule on behalf of the respondent-State.

(H.B.ANTANI,
J.)

Shekhar

   

Top