Gujarat High Court High Court

Sushilkumar vs State on 27 August, 2008

Gujarat High Court
Sushilkumar vs State on 27 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4149/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4149 of 2008
 

 
 
==========================================
 

SUSHILKUMAR
HANDA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR RAHUL K
PANDYA for Applicant(s) : 1 - 2. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR VH BRAHMBHATT for
Respondent(s) : 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/08/2008 

 

 
 
ORAL
ORDER

Heard
learned senior counsel Mr. Rahul K. Pandya with senior advocate
Mr. S. N Soparkar appearing for the applicant.

Considering
the facts and circumstances of the case, prima facie what is stated
in para 2 of the order dated 26th March 2008 by learned
judge (Coram : Ms. H.N. Devani,J.) remain unanswered satisfactorily.

Rule.

Interim relief to continue till further order.

However
the matter be listed for hearing on 23rd October 2008.

(Anant
S. Dave,J.)

mary//

   

Top