Gujarat High Court
Amar vs State on 9 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1340/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1340 of 2011
=========================================
AMAR
MOHANLAL THAKKER & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
M/S S G
ASSOCIATES for
Applicant(s) : 1 - 2.
Mr Kartik Pandya, Addl. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/02/2011
ORAL
ORDER
Heard
Mr Y S Lakhani, learned Sr.Counsel for the petitioners.
Considering
the facts and circumstances,
RULE
returnable on 18.3.2011. Meanwhile ad-interim relief in
terms of para 7 [C].
Notice
as to interim relief be made returnable on 18.3.2011.
[ANANT S DAVE, J.]
msp
Top