Gujarat High Court High Court

Dhanvendranath vs State on 12 April, 2010

Gujarat High Court
Dhanvendranath vs State on 12 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1692/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1692 of 2009
 

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


 

DHANVENDRANATH
RAJNATH SHASTRI & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PINAKIN M RAVAL for
Applicant(s) : 1 - 5. 
Addl.PUBLIC PROSECUTOR for Respondent(s) :
1, 
MS E.SHAILAJA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
ORAL
ORDER

At
the request of learned APP, S.O to 26th April, 2010 to place on
record the report filed by the concerned Investigating Officer as
directed vide order dated 19.3.2010. The interim relief granted
earlier to continue.

[ANANT
S. DAVE, J.]

msp

   

Top