Gujarat High Court
Rajil vs State on 11 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/3891/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3891 of 2011
=========================================
RAJIL
BHUPENDRABHAI THUMMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
M/S
THAKKAR ASSOC. for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR MOUSAM R YAGNIK for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/05/2011
ORAL
ORDER
Heard
learned Advocate for the applicant.
Rule
returnable
13.06.2011. Interim relief in terms of
para – 15(B) is granted qua present applicant. It is
clarified that applicant will fully cooperate during the course of
investigation. Direct service is permitted.
[M.D.Shah,
J.]
satish
Top