Gujarat High Court High Court

Ajaybhai vs Chauhan on 22 March, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4555/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4555 of 2008
 

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


 

AJAYBHAI
RAJARAM GUPTA & 1 - Applicant(s)
 

Versus
 

CHAUHAN
HIRALAL HAKMAJI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BR GUPTA for
Applicant(s) : 1 - 2. 
MR IM MUNSHI for Respondent(s) : 1, 
Mr
Kartik Pandya, Addl.PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/03/2010 

 

ORAL
ORDER

Heard
Mr B R Gupta, learned Advocate for the applicants.

No
one appears for respondent No.1. Learned APP is present.

Considering
the facts and circumstances of the case and in view of what is
recorded in the order dated 9.4.2008, at this stage, I deem it fit to
issue RULE. Hence RULE. The interim relief granted earlier to
continue till the final disposal of the matter.

[ANANT S DAVE J.]

msp

   

Top