Gujarat High Court
========================================== vs Ms Ds Pandit App For on 7 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1020020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10200 of 2008
In
CRIMINAL
APPEAL No. 142 of 2007
==========================================
SHRI
MATABHAI @ MAHENDRABHAI SHAKRABHAI BARIA
Versus
THE
STATE OF GUJARAT
==========================================
Appearance
:
MR BM MANGUKIYA for
Applicant
MS DS PANDIT APP for
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Leave
to amend the petition.
Heard
learned advocate Mr.B.M.Mangukiya for the applicant.
RULE
returnable on 13th August, 2008. Learned APP
Ms.D.S.Pandit waives service of rule on behalf of the respondent
State.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top