Gujarat High Court High Court

Vishal vs State on 7 May, 2010

Gujarat High Court
Vishal vs State on 7 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4784/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4784 of 2010
 

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


 

VISHAL
GAVJIBHAI RAVAT & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
NIRAL R MEHTA for Applicant(s) : 1 - 4. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/05/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicants.

Issue
notice returnable on 25.06.2010.

In
the meanwhile, proceedings of impugned complaint shall remain stayed.

Direct
service is permitted to respondent No.3 through the respondent No.2.

[Anant
S. Dave, J.]

*pvv

   

Top