Gujarat High Court
Pranav vs State on 1 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/4470/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4470 of 2011
=========================================================
PRANAV
ASHOKKUMAR SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/04/2011
ORAL
ORDER
Heard
learned Senior Counsel, Mr.P.M.Thakkar. Notice,
returnable on 13-5-2011. Mr.L.R.Pujari, learned APP waives service of
notice on behalf of the respondent No.1-State. There is no stay over
investigation. The petitioner will not be arrested without the
consent of the Court. Direct service is permitted.
(M.D.SHAH,J.)
radhan
Top