Gujarat High Court
Mohmad vs State on 1 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/9232/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9232 of
2009
=========================================================
MOHMAD
SABIR MOHMAD TAMBUWALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DJ BHATT for
Applicant(s) : 1,
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) : 2,
MR RS
SANJANWALA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/10/2010
ORAL
ORDER
RULE.
Mr. Kartik Pandya, learned APP, waives service of notice of rule on
behalf of respondent No.1-State.
INTERIM
RELIEF
granted earlier to CONTINUE.
(AKIL
KURESHI, J.)
Umesh/
Top