Gujarat High Court
Sahil vs State on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/14016/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14016 of 2010
=================================================
SAHIL
PRAFULCHANDRA SEVAK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
KANDRAP H DHOLKIA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/11/2010
ORAL
ORDER
Leave
to join the complainant as party respondent No.2.
Amendment
be carried out forthwith.
Heard
learned advocate for the applicant.
Rule
returnable on 02.12.2010.
Mr
Kartik Pandya, learned APP waives service of notice of Rule for
respondent-State of Gujarat.
Direct
service is permitted to respondent No.2.
[Anant
S. Dave, J.]
*pvv
Top