Gujarat High Court High Court

Saurabh vs State on 3 March, 2011

Gujarat High Court
Saurabh vs State on 3 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2736/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2736 of 2011
 

To


 

CRIMINAL
MISC.APPLICATION No. 2740 of 2011
 

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

 

SAURABH
C CHOKSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ANUJA S NANAVATI for
Applicant(s) : 1, 
MS
CM SHAH, APP
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 03/03/2011 

 

ORAL
ORDER

Notice,
returnable on 25-3-2011. Learned APP, Ms.C.M.Shah waives service of
notice on behalf of the respondent No.1-State. Ad-interim relief in
terms of prayer para 3(B) is granted in all these applications.

(M.D.SHAH,J.)

radhan

   

Top