Gujarat High Court
Bhurabhai vs State on 4 April, 2011
Gujarat High Court Case Information System
Print
CR.RA/151/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 151 of 2011
======================================
BHURABHAI
CHEHARBHAI DESAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance :
MR
DJ BHATT for Applicants
Mr.
A.J. Desai, APP, for
respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/04/2011
ORAL
ORDER
Heard
the learned advocates for the parties.
Rule
returnable on 18.4.2011.
Ad-interim
relief in terms of paragraph 12(B).
Learned
APP waives service of Rule on behalf of the respondent.
(ANANT
S. DAVE, J.)
(swamy)
Top