Gujarat High Court
Bhanubhai vs State on 10 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/11795/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11795 of 2009
=============================================
BHANUBHAI
BABUBHAI HIRAPARA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR PM THAKKAR SR. ADV. for MR
ZUBIN F BHARDA for Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE UNSERVED for
Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/03/2010
ORAL
ORDER
Heard
Mr. P.M.Thakkar, learned senior advocate for the applicant.
Considering
the averments made in F.I.R. and what is recorded in the order dated
8.10.2009, by and large remained un-controverted. Since respondent
No.2 has not accepted service of notice, Rule. Mr. Kartik Pandya,
learned APP waives service of rule on behalf of respondent No.1.
Interim
relief in terms of para 6 (B) till final disposal of the application.
[ANANT
S. DAVE, J.]
//smita//
Top