Gujarat High Court
Velubha vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/164520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1645 of 2008
=========================================================
VELUBHA
SWARUPSINH SODHA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
TUSHAR MEHTA SR ADV with MR KETAN D SHAH for
Applicant(s) : 1 - 4.
MR RC KODEKAR APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/08/2008
ORAL
ORDER
Heard
learned counsel for the petitioner.
Notice
returnable on 12.9.2008.
Learned
APP waives service of notice for respondent-State of Gujarat.
Ad
interim relief in terms of para 8(B) is granted till then.
(ANANT S. DAVE, J.)
*pvv
Top