Gujarat High Court High Court

Maheshkumar vs State on 2 August, 2010

Gujarat High Court
Maheshkumar vs State on 2 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6322/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6322 of 2010
 

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


 

MAHESHKUMAR
HIRALAL BAROT & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SV RAJU SR ADVOCATE FOR SVRAJUASSOCIATES
for Applicant(s) : 1 - 3. 
MR MG
NANAVATI ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR PM
THAKKAR SR ADVOCATE FOR M/S THAKKAR ASSOC for Respondent(s):
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
ORAL
ORDER

Rule
returnable on 30th
August 2010.

In the mean
time, though investigation may continue, the accused petitioners
herein shall not be arrested pursuant to the complaint Annexure-A
without permission of the Court. Respondent – State shall also file
an affidavit with respect to the allegations and substance of the
complainant that Annexure-A is not in the form in which the
complainant had lodged the written complaint before the police. This
interim protection is granted to the present petitioners only.

S.O.

to 30th
August 2010.

(
AKIL KURESHI, J. )

kailash

   

Top