Gujarat High Court
Yograjsinh vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/813/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 813 of 2010
=============================================
YOGRAJSINH
LAKHUBHA JADEJA & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR ASHISH M DAGLI for
Applicant(s) : 1 - 5.
PUBLIC PROSECUTOR for Respondent(s) :
1,
NANAVATY ADVOCATES for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/04/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Considering
the facts and circumstances of the case and dispute involved in the
application and nature of allegations vis-a-vis the accused, rule
returnable on 29th July, 2010.
Ad-interim
relief granted earlier to continue as interim relief till final
disposal of the application.
[ANANT
S. DAVE, J.]
//smita//
Top