Gujarat High Court High Court

V vs State on 28 January, 2010

Gujarat High Court
V vs State on 28 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11688/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11688 of 2009
 

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

 

V
A SASIDHARAN NAIR, COMPANY SECRETARY & SED, - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHIL S KARIEL for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/01/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. C.M. Shah
waives service of Rule for respondent No.1, State of Gujarat.

Interim
relief to continue.

(Akil
Kureshi, J.)

menon

   

Top