Gujarat High Court
Vasantkumar vs State on 24 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/9579/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9579 of 2008
In
CRIMINAL
APPEAL No. 841 of 2008
=========================================================
VASANTKUMAR
KESHAVLAL PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Applicant(s) : 1,
Ms
F D Patel, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/09/2008
ORAL
ORDER
Leave
to join the original accused No. 1 to 7 as party respondents No. 2 to
7.
RULE
returnable on 14.10.2008. Learned APP waives service of Rule for
the respondent-State.
[M.D.
SHAH, J.]
msp
Top