Gujarat High Court
Ranjitbhai vs State on 24 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/12276/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12276 of 2008
In
CRIMINAL
APPEAL No. 2494 of 2008
=========================================================
RANJITBHAI
MORARBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant(s) : 1
- 2.
MR IM PANDYA, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/09/2008
ORAL
ORDER
Heard
learned advocate for the applicants and learned APP Mr.I.M.Pandya for
the respondent State.
RULE
returnable on 7.10.2008. Learned APP Mr.I.M.Pandya waives service of
rule on behalf of respondent State.
(M.D.Shah,
J.)
Sreeram.
Top