Gujarat High Court High Court

Zala vs State on 13 October, 2008

Gujarat High Court
Zala vs State on 13 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1245620/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12456 of 2008
 

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

ZALA
HIMATSINH JAMSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================== 
Appearance
: 
MR UI VYAS for Applicant(s) :
1, 
MR LR PUJARI ADDL  PUBLIC PROSECUTOR for Respondent(s) :
1, 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 13/10/2008 

 

ORAL
ORDER

Leave
to amend so as to join as respondent No.2 the finance company who is
supposed to have financed purchase of the car in question by the
applicant. After such party is joined, issue RULE making it
returnable on 20.10.2008. Direct service for the respondent
proposed to be joined. Learned A.P.P. waives service for respondent
No.1-State. Learned counsel Mr.Vyas, appearing for the petitioner,
stated that the applicant would be ready to immediately pay the
remaining dues of the finance company proposed to be joined as
respondent.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top