Gujarat High Court High Court

Laxmidas vs State on 19 April, 2010

Gujarat High Court
Laxmidas vs State on 19 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1878/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1878 of 2010
 

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


 

LAXMIDAS
DEVJIBHAI NAKUM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASIFKHAN I PATHAN for
Applicant(s) : 1, 
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/04/2010 

 

 
 
ORAL
ORDER

Heard
Mr P C Kavina, learned Senior Counsel with Mr A I Pathan, learned
Advocate for the applicant.

Considering
the facts and circumstances of the case, issue NOTICE returnable
on 05th May, 2010. Meanwhile, ad-interim relief in terms of para 19
[C]. Direct service is permitted.

[ANANT S DAVE J.]

msp

   

Top