Gujarat High Court High Court

State vs Asgar on 25 June, 2010

Gujarat High Court
State vs Asgar on 25 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4890/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4890 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 12814 of 2008
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ASGAR
AKBARBHAI JAM & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
CM SHAH ADDL PUBLIC PROSECUTOR
for Applicant(s) : 1, 
None
for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

Looking
to the averments made in this Criminal Misc. Application, the prayer
with regard to vacation of interim relief is rejected and the
Criminal Misc. Application No. 12814 of 2008 is ordered to be listed
for hearing in the week commencing from 26th July, 2010.
Criminal Misc. Application is accordingly partly allowed to the
aforesaid extent.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top