Gujarat High Court High Court

Baldevbhai vs State on 21 September, 2010

Gujarat High Court
Baldevbhai vs State on 21 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10133/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10133 of 2010
 

 
 
=========================================================

 

BALDEVBHAI
KANAIYALAL DAMANI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2. 
MS CM SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 21/09/2010 

 

 
 
ORAL
ORDER

Draft
amendment allowed.

Notice
returnable on 19.10.2010. Learned APP Ms. Shah waives service of
notice for respondent State.

Ad
interim relief in terms of para.6(B).

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top