Gujarat High Court
Rajiv vs State on 27 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/4198/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4198 of 2008
==========================================
RAJIV
S. MARADIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR NARENDRA
L JAIN for Applicant(s) : 1,
PUBLIC PROSECUTOR
for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
MR VH BRAHMBHATT for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/08/2008
ORAL
ORDER
Heard
learned senior counsel Mr. S. V Raju appearing for the applicant.
Considering
the facts and circumstances of the case, prima facie what is stated
in para 2 of the order dated 26th March 2008 by learned
judge (Coram : Ms. H.N. Devani,J.) remain unanswered satisfactorily.
Rule.
Interim relief to continue till further order.
However
the matter be listed for hearing on 23rd October 2008.
(Anant
S. Dave,J.)
mary//
Top