Gujarat High Court High Court

Rameshbhai vs State on 6 October, 2008

Gujarat High Court
Rameshbhai vs State on 6 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/644920/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6449 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 4870 of 2008
 

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


 

RAMESHBHAI
DEVABHAI JARIYA (BORICHA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================== 
Appearance
: 
MR ASHISH M DAGLI for
Applicant(s) : 1, 
MR LR PUJARI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR RAHUL K DAVE for Respondent(s) :
2, 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 06/10/2008 

 

ORAL
ORDER

RULE
(in Cr.M.A.No.6449 of 2008),
of which service is waived by learned A.P.P. for respondent No.1 and
learned advocate Mr.Dave waives for respondent No.2. To be heard with
Cr.M.A.No.4870 of 2008. Ad-interim relief granted in Cr.M.A.No.4870
of 2008 shall continue till further orders.

S.O.

to 21.10.2008.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top