Gujarat High Court
Vaghjibhai vs State on 18 April, 2011
Gujarat High Court Case Information System Print SCR.A/866/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 866 of 2011 ========================================= VAGHJIBHAI BHAYABHAI BHARVAD - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================= Appearance : MR SHAKTI S JADEJA for Applicant(s) : 1, MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 18/04/2011 ORAL ORDER
Notice
and Notice as to
interim relief returnable on 13.05.2011. Mr.L.R.Poojari, learned APP
waives service of notice on behalf of respondent no.1 – State.
Meanwhile
interim relief in terms of para 17(B) is granted qua present
applicant only (original accused no.2). Direct service is permitted.
[M.D.Shah,
J.]
satish
Top