Gujarat High Court
Hasan vs State on 20 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/1099/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1099 of 2010
=========================================================
HASAN
ALI SHAIKH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SIKANDER SAIYED for
Applicant(s) : 1 - 3.MRNASIRMSAIYED for Applicant(s) : 1 - 3.
Mr
Kartik Pandya, Addl.PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/04/2010
ORAL
ORDER
1. Heard
learned Advocate for the applicants.
2. It
is submitted that the applicants herein are original accused No.6, 7
and 8 and they are not relatives of the complainant. Even the
allegations made against them are of general in nature and nothing
specific is attributed to them.
3. In
view of the above, ad-interim relief in terms of para 15 (B) till
further orders. Direct service is permitted.
[ANANT S DAVE J.]
msp
Top