Gujarat High Court High Court

Rajkumar vs State on 8 February, 2011

Gujarat High Court
Rajkumar vs State on 8 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9867/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9867 of 2007
 

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

 

RAJKUMAR
MADHABHAI VEGDA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MP SHAH for
Applicant(s) : 1 - 4.MS. KRUTI M SHAH for Applicant(s) : 1 -
4. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS AFF.NOT FILED
(N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 31/08/2007 

 

 
 
ORAL
ORDER

S.O.

to 10th September, 2007.

In
the meantime, ad-interim relief in terms of paragraph ? 7 [C] till
then.

To
be placed in First Board.

Direct
Service is permitted.

(M.R.Shah,
J.)

kdc

   

Top