Gujarat High Court High Court

Bhupendrasinh vs State on 8 February, 2010

Gujarat High Court
Bhupendrasinh vs State on 8 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1966/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1966 of 2009
 

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

 

BHUPENDRASINH
PRABHATSINH SOLANKI (CHAIRMAN) & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KS NANAVATI, SR ADVOACTE WITH MR PA MEHTA for Applicant(s) : 1 -
2. 
MR KP RAWAL, APP for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

Rule.

To
be heard with Special Criminal Application No.1855/2009.

Interim
relief to continue.

(Akil
Kureshi,J.)

(raghu)

   

Top