Gujarat High Court
B vs State on 19 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1607/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1607 of 2010
=========================================================
B
G TRADERS PVT LTD & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK A DAVE for
Applicant(s) : 1 - 3.
MR RC KODEKAR, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/02/2010
ORAL
ORDER
Leave
to amend.
Rule.
Learned APP Mr. R.C. Kodekar waives service of Rule for respondent
No.1, State of Gujarat.
Ad-interim
relief in terms of para 8 c.
(Akil
Kureshi, J.)
menon
Top