Gujarat High Court High Court

Vikrambhai vs State on 15 November, 2011

Gujarat High Court
Vikrambhai vs State on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1097/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1097 of 2008
 

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

 

VIKRAMBHAI
PUNJABHAI PALKHIWALA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SV RAJU WITH MR VIRAT G POPAT for
Applicant(s) : 1 - 2. 
MR MAULIK NANAVATI, APP  for Respondent(s) :
1, 
MR JAL SOLI UNWALA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Rule
returnable on 26th September, 2008. Shri Maulik
G.Nanavati, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent No.1-State of Gujarat and Shri
Jal Unwala, learned advocate waives service of notice of Rule on
behalf of respondent No.2. Ad-interim relief granted earlier to
continue till final disposal of the application. To be notified on
separate board.

(
M.R. SHAH, J. )

syed/

   

Top