Gujarat High Court
Devshibhai vs State on 14 November, 2011
Gujarat High Court Case Information System Print CR.MA/13819/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 13819 of 2011 ========================================================= DEVSHIBHAI BAGHABHAI MARU & 7 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR HARNISH V DARJI for Applicant(s) : 1 - 8. PUBLIC PROSECUTOR for Respondent(s) : 1, MR GM AMIN for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 14/11/2011 ORAL ORDER
At
the request made on behalf of learned counsel Mr. G.M. Amin for
respondent No.2, the matter is adjourned with consent of learned
advocate Mr. Darji for the applicants to 01.12.2011. Ad-interim
relief that no coercive steps will be taken in the meanwhile shall
continue till then.
[RAJESH
H. SHUKLA, J.]
mrpandya
Top