Gujarat High Court High Court

Devendra vs State on 24 July, 2008

Gujarat High Court
Devendra vs State on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/483120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4831 of 2008
 

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


 

DEVENDRA
SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AMAR N BHATT for Applicant(s) : 1,MR JAL SOLI
UNWALA for Applicant(s) : 1, 
MS FALGUNI PATEL APP for
Respondent(s) : 1, 
NOTICE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Leave
to delete prayer clause 4(aa).

Heard
Mr.Jal Unwalla, learned counsel for the applicant.

Rule.

Learned
APP, waives service of notice of rule for respondent-State of
Gujarat.

Ad
interim relief in terms of para 4(b) is granted till further
orders.

(ANANT S. DAVE, J.)

*pvv

   

Top