Gujarat High Court
Habibbhai vs State on 20 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/15059/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15059 of 2011
=======================================================
HABIBBHAI
PYARABHAI MOMIN & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
HARDIK A DAVE for Applicant(s) : 1 - 3.
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/10/2011
ORAL
ORDER
Notice
to the respondents returnable on 24 th
November, 2011. Learned APP Mr.K.P. Raval waives service of
notice for respondent no.1-State of Gujarat.
Ad-interim
relief in terms of Para No.8c till then.
Direct
service is permitted.
(RAJESH
H.SHUKLA, J.)
/patil
Top