Gujarat High Court High Court

Rameshbhai vs State on 2 May, 2011

Gujarat High Court
Rameshbhai vs State on 2 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6034/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6034 of 2011
 

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

 

RAMESHBHAI
DALSUKHBHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NITIN M AMIN for
Applicant(s) : 1 - 2. 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

 
 
ORAL
ORDER

Heard
Mr.Nitin Amin, learned advocate for the petitioners.

Notice
and Notice as to interim relief returnable on 17.6.2011. Learned APP
Mr.L.R.Pujari waives service of notice on behalf of
respondent-State. Meanwhile interim relief in terms of para 6(b) is
granted. Direct service is permitted.

(M
D SHAH, J.)

syed/

   

Top