Gujarat High Court
Mahesh vs State on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/8411/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8411 of 2008
=========================================================
MAHESH
VASUDEV NAGDEV & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MS
MEGHA R CHITALIA for Applicant(s) : 1 - 3.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/06/2008
ORAL
ORDER
1. Heard
Mr. S.V. Raju, learned advocate with Ms. Megha Chitaliya, learned
advocate for the petitioners.
2. Considering
the nature of the allegations made in the first information report,
issue Notice returnable on 6th August, 2008. By way of ad
interim relief, further proceedings pursuant to the first information
report registered vide Navrangpura Police Station I C.R. No.3046 of
2008, are hereby stayed.
3. Mr.
K.P. Raval, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
(HARSHA
DEVANI, J.)
shekhar/-
Top