Gujarat High Court
Rekhaben vs State on 7 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/157920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1579 of 2008
============================================
REKHABEN
LAXMINARAYAN JAYSWAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR DJ BHATT
for Applicant(s) : 1 - 2.
MS FALGUNI PATEL ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/08/2008
ORAL
ORDER
The
prayers made in this petition by learned advocate for the petitioners
cannot be granted at this stage by this Court in exercise of powers
under section 482 of the Code of Criminal Procedure. Hence, this
petition is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top