Gujarat High Court
Pawan vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/336020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3360 of 2008
=========================================================
PAWAN
SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AS SUPEHIA for Applicant(s) : 1,
MR RC KODEKAR
APP for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 -
3.
MR BR GUPTA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/08/2008
ORAL
ORDER
Heard
learned counsel for the applicant.
Though
served none present for respondent No.3.
Rule.
Learned
counsel Mr.B.R.Gupta waives service of notice of rule for respondent
No.2 and learned APP waives service of notice of rule for
respondent-State of Gujarat.
Ad
interim relief granted earlier to continue till further orders.
(ANANT S. DAVE, J.)
*pvv
Top