Gujarat High Court
Vishwanath vs State on 23 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/13967/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13967 of 2008
=========================================================
VISHWANATH
KRISHNADAS NADAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAKBUL I MANSURI for
Applicant(s) : 1,
MR IM PANDYA APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 23/10/2008
ORAL
ORDER
RULE
returnable on 18.11.2008.
Learned A.P.P. Mr.Pandya waives service for respondent No.1. Direct
service for respondent No.2. Ad-interim relief in terms of paragraph
15(C).
(D.H.WAGHELA,
J.)
Hitesh
Top