Gujarat High Court High Court

Kishan vs State on 22 July, 2008

Gujarat High Court
Kishan vs State on 22 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/917620/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9176 of 2006
 

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

KISHAN
LAL AGGRAWAL & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================
 
Appearance : 
MR
DR BHATT for Applicant(s) : 1 - 2, 4,WITHDRAWN
for Applicant(s) : 3, 
MR KT DAVE ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR SHAKEEL A QURESHI for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
 
ORAL
ORDER

Ad
interim relief, which is continued from time to time, however, the
matter is not admitted.

Hence,
Rule returnable on 25th September, 2008.

Mr.

K.T. Dave, learned APP, waives service of rule on behalf of the
respondent-State.

Interim
relief granted earlier to continue till final disposal of the case.

[ANANT
S. DAVE, J.]

//smita//

   

Top