Gujarat High Court
Rahul vs State on 20 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/5482/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5482 of 2011
=========================================================
RAHUL
CHATURBHAI VAGHASIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR GUPTA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
M/S
THAKKAR ASSOC. for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/07/2011
ORAL
ORDER
Mr.D.M.
Thakkar, learned advocate appearing on behalf of the respondent No.2
prays for time to get further instructions in the matter from his
client. Hence, S.O. to 9/8/2011. Ad-Interim Relief granted earlier
is directed to be continued till further orders.
[M.R.
SHAH, J.]
rafik
Top