Gujarat High Court
========================================= vs Mr Hl Jani App For on 4 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13506/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13506 of 2011
=========================================
GHANSHYAMBHAI
SHIVNATH PANDEY & 2
Versus
STATE
OF GUJARAT & 1
=========================================
Appearance
:
SVRAJUASSOCIATES for
Applicants
MR HL JANI APP for Respondent No.1
None for
Respondent No.2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/10/2011
ORAL
ORDER
NOTICE
to the respondents returnable
on 21st
November, 2011. Mr.H. L. Jani, learned APP waives service of notice
for the respondent No.1 – State. Ad-interim relief in terms of
paragraph No.20(c) is granted till then. Direct service qua the
respondent No.2 is permitted.
[
RAJESH H.SHUKLA, J. ]
vijay
Top