Gujarat High Court
Shivam vs State on 13 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9523/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9523 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 1141 of 2010
======================================
SHIVAM
ENTERPRISES & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
VN BHAMARE for ApplicantS
MS.
CHETNABEN SHAH APP for Respondent(s) : 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S DAVE
Date
: 13/09/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Considering
the averments made in paragraph 3 of the application, prayer in
terms of paragraph 6(A) is granted. This application is allowed to
the aforesaid extent.
(ANANT
S. DAVE, J.)
(swamy)
Top