Gujarat High Court High Court

State vs Dhirajbhai on 18 July, 2011

Gujarat High Court
State vs Dhirajbhai on 18 July, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/540/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 540 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 7907 of 2009
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DHIRAJBHAI
DESURBHAI DANGAR & 5 - Respondent(s)
 

========================================= 
Appearance
: 
MR JK SHAH, ADDL.PUBLIC
PROSECUTOR for Applicant(s) : 1, 
M/S THAKKAR ASSOC. for
Respondent(s) : 1 - 5. 
None for Respondent(s) :
6, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

Though request for
vacating interim relief cannot be granted since on 11.3.2010 interim
relief was confirmed after bipartite hearing, main matter i.e.
Miscellaneous Criminal Application No.7907 of 2009 be notified for
final hearing on 1.3.2011. Application is disposed of accordingly.

(Akil Kureshi, J. )

sudhir

   

Top