Gujarat High Court High Court

Yograjsinh vs State on 2 July, 2008

Gujarat High Court
Yograjsinh vs State on 2 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3851/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3851 of 2008
 

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


 

YOGRAJSINH
VIJAYSINH TALATIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ZUBIN F BHARDA for Applicant(s) : 1, 
MR KP
RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR ASHISH M
DAGLI for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 02/07/2008 

 

 
 
ORAL
ORDER

Heard
the learned advocates for the parties.

Having
regard to the submissions advanced by the learned advocates for the
parties, this matter requires consideration. Hence, Rule.
The interim relief granted earlier to continue till the final
disposal of the application.

Mr.K.P.Raval,
learned Additional Public Prosecutor waives service of notice of
rule on behalf of the respondent No.1 ? State of Gujarat.
Mr.Bhumit Shah, learned advocate for Mr.Ashish Dagli, learned
advocate waives service of notice of rule on behalf of the
respondent No.2.

[HARSHA
DEVANI, J.]

parmar*

   

Top