Gujarat High Court
Mustakali vs State on 20 July, 2010
Gujarat High Court Case Information System
Print
CR.RA/126/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 126 of 2005
=========================================================
MUSTAKALI
MAHMEDBHAI SHAIKH & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 113 - Respondent(s)
=========================================================
Appearance
:
MR
M.IQBAL A SHAIKH for
Applicant(s) : 1 - 5.MR PURVISH J MALKAN for Applicant(s) : 1 -
5.
PUBLIC PROSECUTOR for Respondent(s) : 1,
HL PATEL ADVOCATES
for Respondent(s) : 2 - 3, 6,10 - 11, 40, 44, 47, 49, 52, 58, 69, 84,
87,98 - 100, 102, 105, 111,
None for Respondent(s) : 4 - 5,7 -
9,12 - 39,41 - 43,45 - 46, 48,50 - 51,53 - 57,59 - 68,70 - 83,85 -
86,88 - 97, 101,103 - 104,106 - 110,112 -
114.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 07/03/2007
ORAL
ORDER
:
S.O.
to 13.03.2007 at the request made on behalf of Mr.Shaikh.
Interim relief granted earlier is extended till then.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top