Gujarat High Court
====================================== vs Notice on 15 October, 2008
Gujarat High Court Case Information System
Print
CR.A/265820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2658 of 2008
With
CRIMINAL
MISC.APPLICATION No. 13126 of 2008
In
CRIMINAL APPEAL No. 2658 of 2008
======================================
SANTOSHSINGH
NARENDRASINH CHOUHAN
Versus
STATE
OF GUJARAT
======================================
Appearance
:
Mr Yogesh Lakhani, Sr Advocate
with Mr Vaibhav Vyas for the appellant
Ms Hansa Punani, Additional
Public Prosecutor for the Opponent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CRIMINAL
APPEAL No. 2658 of 2008
ADMIT.
CRIMINAL
MISC.APPLICATION No. 13126 of 2008
Notice
returnable on 20th November 2008. Ms Hansa Punani,
learned Additional Public Prosecutor waives service of notice for the
respondent-state.
(Bhagwati
Prasad, J.)
(Bankim
N. Mehta, J.)
*mohd
Top