Gujarat High Court High Court

Hosang vs State on 22 July, 2010

Gujarat High Court
Hosang vs State on 22 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8179/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8179 of 2010
 

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


 

HOSANG
B SETHNA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TS NANAVATI for
Applicant(s) : 1 - 2. 
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/07/2010 

 

 
 
ORAL
ORDER

Notice
returnable on 5th August 2010.

Ad-interim
relief in terms of para-12(c).

Direct
service is permitted.

( Akil
Kureshi, J. )

kailash

   

Top