Gujarat High Court
Shree vs State on 12 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/204220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2042 of 2007
============================================
SHREE
PANJARAPOLE GAUSHALA THRO ITS PRESIDENT/SECRETARY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MS JIRGA D
JHAVERI for Applicant(s) : 1,
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/08/2008
ORAL
ORDER
Heard
learned advocate for the petitioner.
Rule
returnable on 9th September, 2008.
Mr.
R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent No.1-State.
[ANANT
S. DAVE, J.]
//smita//
Top