Gujarat High Court
Ramaniklal vs State on 16 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7794/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7794 of 2009
=========================================================
RAMANIKLAL
A SOLANKI DEPOT MANAGER & 6 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 7.
MR KP RAVAL, APP for Respondent(s) : 1,
MR
PRANAV M RAVAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/02/2010
ORAL
ORDER
Rule,
returnable on 3rd
March, 2010.
Learned
APP Mr. K.P. Raval waives service of Rule for respondent No.1, State
of Gujarat. Learned advocate Mr. Pranav M. Raval waives service for
respondent No.2, original complainant.
Interim
relief to continue.
(Akil
Kureshi, J.)
menon
Top