Gujarat High Court
Nilesh vs Thro’ on 7 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/6151/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 6151 of 2011
================================================================
NILESH
YASHWANT SHAH & 1....Applicant(s)
Versus
THRO'
PP & 1....Respondent(s)
================================================================
Appearance:
MR
PREMAL S RACHH as ADVOCATE for the Applicant(s) No. 1-2
MR
JK SHAH, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 07/06/2011
ORAL
ORDER
Let notice be issued to
respondents returnable on 27.6.2011. APP Mr. J.K.Shah, waives service
of notice on behalf of respondent No.1. Till then further proceeding
of Criminal Case No.656 of 2011 pending in the Court of Additional
Chief Judicial Magistrate, Jamnagar, shall remain stayed so far as
present two applicants are concerned.
(J.B.PARDIWALA,
J.)
kks
Page
1 of 1
Top