Gujarat High Court
V.B.Chauhan vs Babubhai on 8 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/7793/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7793 of 2007
In
CRIMINAL
MISC.APPLICATION No. 7793 of 2007
In
CRIMINAL MISC.APPLICATION No. 7793 of 2007
=========================================================
V.B.CHAUHAN,
- Applicant(s)
Versus
BABUBHAI
ISHWARBHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Applicant(s) : 1,
NOTICE
UNSERVED for
Respondent(s) : 1,
MR
IM PANDYA, APP for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/09/2008
ORAL
ORDER
Heard
learned advocate for the applicant and learned APP Mr.I.M.Pandya for
the respondent State.
Rule.
Mr.Pandya, learned APP waives service of rule on behalf of respondent
State.
Leave
is granted to file the Criminal Appeal. This Application is allowed.
Rule is made absolute.
(M.D.Shah,
J.)
Sreeram.
Top