Gujarat High Court High Court

Chintankumar vs State on 3 September, 2010

Gujarat High Court
Chintankumar vs State on 3 September, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/15173/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15173 of 2007
 

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

 

CHINTANKUMAR
KANTIBHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
YOGESH S LAKHANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
 
ORAL
ORDER

Heard
Mr. S.P. Majmudar, learned advocate for the petitioners, Mr. Y.S.
Lakhani, learned advocate for the respondent No.2 and Mr. K.P. Raval,
learned Additional Public Prosecutor for the respondent No.1 ?
Statement of Gujarat.

2. After
hearing the learned advocates for the parties, ad interim relief
granted vide order dated 18th December, 2007, is hereby
vacated.

3. The
matter stands adjourned to 10.3.2008 to enable the learned advocate
for the petitioners to take instructions in the matter.

(H.N.DEVANI,
J.)

shekhar/-

   

Top