Gujarat High Court
State vs Sureshchandra on 21 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/14336/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14336 of 2009
In
CRIMINAL
MISC.APPLICATION No. 5457 of 2008
======================================
STATE
OF GUJARAT - Applicant(s)
Versus
SURESHCHANDRA
SHANTILAL SHAH & 2 - Respondent(s)
======================================
Appearance :
Mr.
Kartik Pandya, Additional Public Prosecutor, for the applicant
HL
PATEL ADVOCATES for Respondent(s) : 1,
None for Respondent(s) : 2
- 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/06/2010
ORAL
ORDER
Considering
the facts and circumstances of the case, no case is made out to
vacate the interim relief granted earlier after hearing the parties.
This
application is rejected.
(ANANT
S. DAVE, J.)
(swamy)
Top