Gujarat High Court
Religare vs State on 28 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/812920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8129 of 2008
============================================
RELIGARE
SECURITIES LTD. THRO DILPISINH NARANBHAI RANA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR
SUDHANSHU S PATEL for Applicant(s) : 1 - 3.
MR
RC KODEKAR ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) : 3,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/07/2008
ORAL
ORDER
Heard
Mr. Sudhanshu Patel, learned advocate, for the applicants.
No
one appears for private respondents.
Rule.
Mr.
R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent-State.
Ad-interim
relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top