Gujarat High Court
Ramesh vs State on 15 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12341/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12341 of 2010
=========================================
RAMESH
HAMERLAL JAIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR CHETAN K
PANDYA for
Applicant(s) : 1,
Ms MANISHA LAVKUMAR SHAH, APP,for Respondent(s)
: 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 15/10/2010
ORAL
ORDER
Learned
advocate Mr. Pandya has at the outset submitted that he does not
press for permanent deletion of the condition and the prayer is only
for modification for a temporary period.
Therefore,
rule is issued returnable on 22.10.2010. Learned APP Ms. Shah waives
service of rule for respondent No.1-State. Respondent No.2-Union of
India, Directorate of Revenue Intelligence, Gandhidham, is permitted
to be served by direct service.
(Rajesh
H. Shukla, J.)
(hn)
Top