Gujarat High Court High Court

Mohanlal vs State on 14 July, 2010

Gujarat High Court
Mohanlal vs State on 14 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7603/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7603 of 2010
 

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


 

MOHANLAL
NATHABHAI SITAPARA & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV N SHETH for
Applicant(s) : 1 - 7. 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/07/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 21st
July 2010.

Learned
APP Ms.Manisha L. Shah waives service of rule on behalf of the
respondent State. Learned Advocate Mr.Ankit Bachani waives
service of rule for respondent No.2 – complainant.

Post
the matter on 21st July 2010.

(
AKIL KURESHI, J. )

kailash

   

Top