Gujarat High Court
Dinesh vs State on 5 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/3375/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3375 of 2010
=========================================================
DINESH
B BARWALIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
CL SONI for Applicant(s) : 1,
MS SHAH, APP for Respondent(s) :
1,
MR JA ADESHRA for Respondent(s) : 2,
MR KB ANANDJIWALA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/08/2010
ORAL
ORDER
Rule.
Interim
relief to continue.
To
be placed for final hearing on 1st week of October, 2010.
Learned
advocate, Shri Anandjiwala, waives service for the original
complainant. Learned APP, Ms.Shah, waives service for State-
respondent No.1. Name of Mr.Adesara for the complainant to be
deleted.
(AKIL
KURESHI, J.)
(ashish)
Top