Gujarat High Court
Bhadraben vs State on 29 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/5490/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5490 of 2008
=========================================
BHADRABEN
NIHILBHAI VAKIL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR AMIT V THAKKAR
for Applicant(s) : 1 - 3.
MR.KT DAVE, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR CB UPADHYAYA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/08/2008
ORAL
ORDER
Learned
advocate appearing for the applicants do not press this application
for applicants No.1 and 2 with a view to avail of any legal remedy
available under the Code.
This
application continues for applicant No.3 i.e. Sethu Nihilbhai Vakil.
Heard
learned advocate appearing for the parties.
Rule.
Ad
interim relief in terms of para 18(B) qua applicant No.3 only till
further order. Direct service permitted.
(Anant
S. Dave, J.)
sudhir
Top