Gujarat High Court
Natubhai vs State on 9 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/5201/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5201 of 2007
In
CRIMINAL
MISC.APPLICATION No. 933 of 2002
=========================================================
NATUBHAI
PUNJALAL SHAH PRESIDENT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1 2. MRS
RANJAN B PATEL for Applicant(s) : 1 - 2.
MR KV PANDYA, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/07/2010
ORAL
ORDER
Having
heard learned counsel for the applicant and taking into
consideration the averments made in this application, this
application is allowed in terms of prayer paragraph 6(B).
(M.D.SHAH,J.)
radhan
Top