Gujarat High Court
Mr vs Mr on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/5708/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5708 of 2008
with
CRIMINAL
MISC.APPLICATION No. 5709 of
2008
======================================
KIRITBHAI
SOMABHAI PATEL & others
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
Mr.
P.M. Thakkar, Senior Advocate for M/s. Thakkar Associates for the
applicants
Mr.
R.C. Kodekar, APP for Respondent No.1
MS SHAILI A KAPADIA for
Respondent No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/08/2008 COMMON ORAL ORDER
Heard
learned counsel for the parties.
While
granting ad-interim relief, this Court [Coram:Ms. Justice H.N.
Devani, J.], has considered various aspects about issuance of
notification of amended Rule vis-a-vis averments made in the
complaint. The above observations remain undisputed.
Rule.
Ad-interim
relief granted earlier to continue as interim relief till further
orders
Service
of rule is waived by the learned counsel appearing for respective
respondents
(ANANT
S. DAVE, J.)
(swamy)
Top