Gujarat High Court High Court

Sanjay vs State on 28 July, 2008

Gujarat High Court
Sanjay vs State on 28 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/892720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8927 of 2008
 

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

SANJAY
DHANJIBHAI VALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR MP SHAH
for Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) :
1, 
MR RC KODEKAR ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Heard
Ms. K.M.Shah, learned advocate, for the applicant.

Rule.

Mr.

R.C.Kodekar, learned APP, waives service of Rule on behalf of
respondent-State.

Ad-interim
relief in terms of para 7(C) till further order.

[ANANT
S. DAVE, J.]

//smita//

   

Top