Gujarat High Court High Court

Mahendrasinh vs State on 2 September, 2008

Gujarat High Court
Mahendrasinh vs State on 2 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/37220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 372 of 2008
 

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

MAHENDRASINH
TEJSINH DEORA & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
NANAVATY
ADVOCATES for Petitioner(s) : 1
- 2. 
MR KT DAVE, APP for
Respondent(s) : 1, 
MR
HARSHIT S TOLIA for Respondent(s) :
2, 
==========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
ORAL
ORDER

Rule
returnable on 13th November, 2008. Ad-interim relief of
further stay of proceedings of C.R. No.I-30 of 2006 registered at
Panthavada Police Station, District Banaskantha.

Learned
advocates appearing for the respective parties waive service of
notice of rule.

Direct
Service permitted.

(
Anant S. Dave, J. )

hki

   

Top