Gujarat High Court
Rasmibhai vs State on 18 July, 2008
Gujarat High Court Case Information System
Print
CR.RA/451/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 451 of 2008
=====================================================
RASMIBHAI
VITTHALBHAI PATEL PROP.OF JALABAPA TOBACO CO.LTD - Applicant
Versus
STATE
OF GUJARAT AND ANOTHER - Respondents
=====================================================Appearance
:
MR SHAILESH C SHARMA for the
Applicant.
MR HL JANI, ADDITIONAL PUBLIC PROSECUTOR for Respondent
: 1.
None for Respondent :
2.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/07/2008
ORAL
ORDER
Issue
fresh RULE, returnable on 24th July, 2008.
Learned Additional Public Prosecutor Mr. H. L. Jani waives service of
Rule for respondent No. 1 – State.
Direct
Service for respondent No. 2 is permitted.
[H.
B. ANTANI, J.]
/shamnath
Top