Gujarat High Court High Court

Vishwanath vs State on 23 October, 2008

Gujarat High Court
Vishwanath vs State on 23 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13967/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13967 of 2008
 

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

 

VISHWANATH
KRISHNADAS NADAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAKBUL I MANSURI for
Applicant(s) : 1, 
MR IM PANDYA APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 23/10/2008 

 

ORAL
ORDER

RULE
returnable on 18.11.2008.
Learned A.P.P. Mr.Pandya waives service for respondent No.1. Direct
service for respondent No.2. Ad-interim relief in terms of paragraph
15(C).

(D.H.WAGHELA,
J.)

Hitesh

   

Top