Gujarat High Court High Court

Vinitkumar vs State on 24 February, 2010

Gujarat High Court
Vinitkumar vs State on 24 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14192/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14192 of 2009
 

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

 

VINITKUMAR
NAVINCHANDRA SHAH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Applicant(s) : 1 - 3. 
MS CM SHAH, APP  for Respondent(s) : 1, 
MR
MEHUL SHARAD SHAH for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/02/2010 

 

ORAL
ORDER

Rule
returnable on 25th March 2010. Learned APP Ms.CM Shah
waives service of rule on behalf of respondent No.1 and learned
advocate Shri Mehul Sharad Shah waives service of rule on behalf of
respondent No.2. Ad interim relief to continue.

(Akil
Kureshi, J.)

(vjn)

   

Top