Gujarat High Court High Court

Ajitsinh vs State on 22 March, 2010

Gujarat High Court
Ajitsinh vs State on 22 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1257/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1257 of 2009
 

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


 

AJITSINH
CHANDRASINH RAJ & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAJESH K SHAH for Applicant(s) : 1 - 4. 
Mr Shivang Shukla, Addl.
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR MM TIRMIZI for
Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/03/2010 

 

ORAL
ORDER

Heard
the learned Advocates for the parties.

Considering
what is recorded in para 2 of the order dated 2nd July, 2009, the
facts remain uncontroverted. In view of the above,
RULE. The
interim relief granted earlier to continue till the final disposal
of the matter. S.O to 16th
April, 2010.

[ANANT S DAVE J.]

msp

   

Top