Gujarat High Court High Court

Rupesh vs State on 4 July, 2008

Gujarat High Court
Rupesh vs State on 4 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8662/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8662 of 2008
 

 
 
==========================================


 

RUPESH
HARISHCHANDRA PATHAK & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KK TRIVEDI for Applicant(s) : 1 - 2. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

The
learned advocate for the petitioners has tendered an additional
affidavit. The same is taken on record.

The
matter stands adjourned to 8th July, 2008 to enable the
learned advocate for the respondent No.2 to file affidavit in-reply
in response to the averments made in the application.

[HARSHA
DEVANI, J.]

parmar*

   

Top