Gujarat High Court High Court

Kamalbhai vs State on 3 February, 2011

Gujarat High Court
Kamalbhai vs State on 3 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1898/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1898 of 2010
 

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


 

KAMALBHAI
KANAIYALAL VARMA - PROP. MEGHA FASHION - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RAJKUMAR CHAUMAL for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR
PRAFULL K PATHAK for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/02/2011 

 

ORAL
ORDER

Heard
learned advocate for the petitioner.

Issue
notice returnable on 1st March 2011.

In
the meanwhile, ad-interim relief in terms of para 8(b) till further
order.

To
be heard with Criminal Misc. Application Nos.1308 & 1309 of 2011.

[Anant
S. Dave, J.]

*pvv

   

Top