Gujarat High Court
Ravikumar vs State on 3 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14332/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14332 of 2010
In
CRIMINAL
APPEAL No. 1254 of 2008
=========================================================
RAVIKUMAR
HARIPRASAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 8.12.2010. Ms. C.M.Shah, learned A.P.P waives service
of notice of rule for the respondents.
[A.L.Dave,J.]
[K.M.Thaker,J.]
(patel)
Top