Gujarat High Court
State vs Gurusevksingh on 6 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/507/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 507 of 2010
======================================
STATE
OF GUJARAT (FOR & ON BEHALF OF DY FOREST CONSERVATOR) & 1 -
Applicant(s)
Versus
GURUSEVKSINGH
MOHANSINGH C/O BALJITSINGH & COMPANY - Respondent(s)
======================================
Appearance :
Mr.
Kartik Pandya, Additional Public Prosecutor, for the
applicant
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/04/2010
ORAL
ORDER
Heard
the learned APP for the applicants.
Considering
the facts and circumstances of the case and on perusal of the orders
of the competent authority and the appellate authority, I am inclined
to admit the matter.
Rule.
Ad-interim
relief in terms of paragraph 8(c).
Notice
as to interim relief returnable on 4.5.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top