Gujarat High Court
Amitkumar vs State on 29 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/543/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 543 of 2010
=============================================
AMITKUMAR
ATULKUMAR SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR NV GANDHI for Applicant(s) :
1,
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/03/2010
ORAL
ORDER
Upon
a statement made by learned advocate for the petitioner that the
petitioner is ready and willing to pay the outstanding dues of
respondent-complainant, issue notice returnable on 7th
April, 2010. Mr. Shivang Shukla, learned APP, waives service of
notice on behalf of respondent No.1.
Meanwhile,
ad-interim relief in terms of para 9(C).
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top