Gujarat High Court High Court

S vs Dineshbhai on 12 September, 2011

Gujarat High Court
S vs Dineshbhai on 12 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15183/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15183 of 2010
 

 
=========================================
 

S
RANGANATHA PERUMAL - Applicant(s)
 

Versus
 

DINESHBHAI
GOKALDAS BHIMANI,AUTHORIZED MANAGER OF KINNARI & 1 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

Though
notice is served, respondent no.1 is not present nor is represented
by any advocate.

Heard
Mr.Dave, learned Advocate for the applicant. Rule. Interim
relief in terms of para -9(C). Mr.L.R.Poojari, learned APP waives
service of rule on behalf of respondent no.2 – State.

[M.D.Shah,
J.]

satish

   

Top