Gujarat High Court
Girjashankar vs State on 20 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/100/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 100 of 2011
=========================================
GIRJASHANKAR
RAMSIYAJI SHARMA & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
KAMLESHWAR SINGH for
Applicant(s) : 1 - 3, 6,MR VB KUNDAN SINGH for Applicant(s) : 1 -
6.DELETED for Applicant(s) : 4 - 5.
MS CM SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
MR VD PARGHI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/04/2011
ORAL
ORDER
Rule.
Ad-interim relief in terms of para 6(b) is granted. Direct
service is permitted.
[M.D.Shah,
J.]
satish
Top