Gujarat High Court High Court

Vasantbhai vs State on 1 August, 2008

Gujarat High Court
Vasantbhai vs State on 1 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/141520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1415 of 2008
 

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


 

VASANTBHAI
A KAKKAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PRADEEP PATEL for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

Rule.

Ad
interim relief in terms of para 10(c) is granted till further orders.

(ANANT S. DAVE, J.)

*pvv

   

Top