Gujarat High Court
Sondabhai vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/1737/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1737 of 2008
=========================================================
SONDABHAI
HANUBHAI BHARWAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRYJPATEL
for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1,
MS CM SHAH,
APP for Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/02/2010
ORAL
ORDER
Rule
returnable on 10.3.2010.
Learned
APP Ms. Shah waives service of rule for respondent No.1 State.
Interim
relief to continue.
To
be heard with Special Criminal Application No.674/2008 and connected
matters.
(Akil
Kureshi,J.)
(raghu)
Top