Gujarat High Court
Piyushkumar vs State on 25 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/64820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 648 of 2008
============================================
PIYUSHKUMAR
O DESAI & 10 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR SV RAJU
for Applicant(s) : 1 - 11.
MR RC KODEKAR ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2008
ORAL
ORDER
Heard
learned advocates appearing for the parties.
Rule.
Mr.
R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent No.1-State.
Interim
relief granted earlier to continue till further order qua the
applicants.
[ANANT
S. DAVE, J.]
//smita//
Top