Gujarat High Court
Tulsibhai vs State on 13 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/73720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 737 of 2008
With
CRIMINAL
MISC.APPLICATION No. 738 of 2008
With
CRIMINAL
MISC.APPLICATION No. 739 of 2008
============================================
TULSIBHAI
JAVERBHAI PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR VM
PANCHOLI for Applicant(s) : 1 - 3.
MR RC
KODEKAR ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR ASHISH M
DAGLI for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/08/2008
ORAL
ORDER
Heard
learned advocate for the applicants.
Rule.
Mr.
R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent-State.
Ad-interim
relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top