Gujarat High Court
Deepak vs State on 24 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/560620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5606 of 2008
=========================================================
DEEPAK
NARENDRAPRASAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/07/2008
ORAL
ORDER
Heard
learned counsel for the applicant.
Rule.
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