Gujarat High Court High Court

Durgashankar vs Snehal on 15 September, 2010

Gujarat High Court
Durgashankar vs Snehal on 15 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/464/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 464 of
2010 
=========================================================

 

DURGASHANKAR
JETHIRAMJI JOSHI - Applicant(s)
 

Versus
 

SNEHAL
S MECWAN, FOOD INSPECTOR OR HIS SUCCESSOR IN OFFICE & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KT DAVE for
Applicant(s) : 1,MR AMIT K DAVE for Applicant(s) : 1, 
None for
Respondent(s) : 1, 
MS CM SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 15/09/2010 

 

ORAL
ORDER

RULE.

Ms. C.M. Shah, learned APP, waives service of notice of rule on
behalf of respondent No.2-State.

Pending further
hearing of this Criminal Revision Application, the petitioner shall
be released on BAIL, on such TERMS, as he
was enjoying during the PENDENCY of the APPEAL.
He shall, however, execute FRESH bond. Direct service
is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top