Gujarat High Court High Court

Sureshchandra vs State on 15 September, 2008

Gujarat High Court
Sureshchandra vs State on 15 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10263/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10263 of 2008
 

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

 

SURESHCHANDRA
HARILAL SHAH SECRETARY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAL SANGHVI for MR ASHISH M DAGLI for
Applicant(s) : 1, 
MR IM PANDYA, APP for Respondent(s) : 1, 
MR
GAURAV CHUDASMA for MR YATIN SONI for Respondent(s) :
2, 
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

				Date
: 15/09/200 
 
ORAL ORDER

Heard
learned advocate for the applicant and learned APP Mr.I.M.Pandya for
respondent State and learned Mr.Gaurav Chudasma for Mr.Yatin Soni for
respondent No.2.

Rule.

Learned APP Mr.Pandya waives service of rule on behalf of respondent
State and learned advocate waives service of rule on behalf of
respondent No.2.

Considering
the averments made in the application, the matter deserves
consideration. Hence this application is allowed by granting leave to
appeal. Rule is made absolute.

(M.D.Shah,
J.)

Sreeram.

   

Top