Gujarat High Court
Nilesh vs State on 12 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2263/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2263 of 2010
=============================================
NILESH
LAKSHMANBHAI GOTAD (MARATHI) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
NITIN M AMIN for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/03/2010
ORAL
ORDER
Leave
to amend. Amendment to be carried out forthwith.
Issue
notice returnable on 18th March, 2010.
In
the meanwhile, ad interim relief in terms of para 8(B).
[Anant
S. Dave, J.]
*pvv
Top