Gujarat High Court
Roopaben vs State on 23 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/10273/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10273 of 2008
In
CRIMINAL
REVISION APPLICATION No. 122 of 2008
=========================================================
ROOPABEN
L SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Applicant(s) : 1,
MR IM PANDYA ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/09/2008
ORAL
ORDER
RULE
returnable on 7th October, 2008.
Mr. Pandya, learned APP wavies the service of rule on behalf of
respondent No.1-State. Direct service is permitted.
(M.D.
Shah, J.)
Umesh/
Top