Gujarat High Court
Rameshchandra vs State on 1 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/44820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 448 of 2008
============================================
RAMESHCHANDRA
MULSHANKAR DAVE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
============================================
Appearance :
MR
ANKIT Y BACHANI for Applicant(s) : 1,
MR KT
DAVE ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/08/2008
ORAL
ORDER
Rule
returnable on 21st August, 2008.
Mr.
K.T.Dave, learned APP, waives service of rule on behalf of
respondent-State.
Ad-interim
relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top