Gujarat High Court
====================================== vs Public Prosecutor Waives Service … on 11 November, 2008
Gujarat High Court Case Information System
Print
CR.A/280720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2807 of 2008
With
CRIMINAL
MISC.APPLICATION No. 14378 of 2008
In
CRIMINAL APPEAL No. 2807 of 2008
======================================
MAHIPALSINH
AJABSINH CHAUHAN
Versus
STATE
OF GUJARAT
======================================
Appearance
:
Mr S.V.Raju, Senior Advocate
assisted by Shri Virat G Popat for the Appellant
Ms Hansa B
Punani, Additional Public Prosecutor
for the
Opponent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
CRIMINAL
APPEAL No.2807 of 2008
ADMIT.
CRIMINAL
MISC.APPLICATION No.14378 of 2008
Notice
returnable on 19.11.2008. Ms Hansa Punani, learned Additional
Public Prosecutor waives service of notice for the
respondent-state.
(Bhagwati
Prasad, J.)
(Bankim
N Mehta, J.)
*mohd
Top