Gujarat High Court
State vs Kalusha on 15 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/6548/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6548 of 2008
In
CRIMINAL
MISC.APPLICATION No. 6545 of 2008
In
CRIMINAL APPEAL No. 1560 of 2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KALUSHA
CHIMANSHA DIVAN & 20 - Respondent(s)
=========================================================
Appearance
:
PMRUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
21.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
issued by this Court on 11.8.2008 returnable on 15.9.2008 is reported
to have been not received back. To await return of rule, the matter
is adjourned to 22.9.2008.
(Ravi
R. Tripathi, J.)
(K.M.
Thaker, J.)
…
(karan)
Top