Gujarat High Court
Kishanchand vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5154/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5154 of 2010
======================================
KISHANCHAND
SHRINARAYAN TIWARI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
HARDIK A DAVE for Applicant
Mr.
Shivang Shukla,Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/05/2010
ORAL
ORDER
In
view of the affidavit filed by respondent No.2, notice returnable on
9.7.2010.
Interim
relief in terms of paragraph 9(c).
Service
of notice is waived.
This
order will not come in the way of any of the parties from taking
action in accordance with law.
(ANANT
S. DAVE, J.)
(swamy)
Top