Gujarat High Court High Court

Rakesh vs State on 30 June, 2008

Gujarat High Court
Rakesh vs State on 30 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1250/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1250 of 2008
 

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


 

RAKESH
RATILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
HASIT H JOSHI for Applicant(s) : 1, 
MR LB DABHI ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
ORAL
ORDER

To
see the bonafide in the allegations in the petition, the petitioner
is directed to deposit an amount of Rs.5,000/- with the Registry of
this Court.

List
it on 7th July, 2008.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash

   

Top