Gujarat High Court
Roshan vs State on 27 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/2659/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2659 of 2010
=========================================================
ROSHAN
KAVASJI MODI & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MANAN A SHAH for
Applicant(s) : 1 - 5.
MR MG NANAVATY, APP for Respondent(s) :
1,
MR ADIL R MIRZA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/07/2010
ORAL
ORDER
Rule
returnable on 8.9.2010. Learned APP Mr. Nanavaty waives service of
rule for respondent no.1 State.
Though
further investigation is not stayed, it is expected that same shall
be carried out expeditiously and report be filed before the concerned
Court as early as possible. It is provided that qua petitioners no.
1, 2 and 5 alone, there shall be a direction not to arrest them
without permission of the Court.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top