Gujarat High Court High Court

Rajnikant vs State on 15 October, 2008

Gujarat High Court
Rajnikant vs State on 15 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/29220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 292 of 2008
 

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


 

RAJNIKANT
AMBALAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TEJAS M BAROT for Applicant(s) : 1, 
MR AJ DESAI, APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 5th December, 2008.

Learned
APP, Shri A.J.Desai, waives service of rule on behalf of respondent
No.1.

Office
is directed to call for the records and proceedings of the Criminal
Case No.507 of 1998 so as to reach this Court on or before 25th
November, 2008.

(H.B.ANTANI,
J.)

ashish//

   

Top