Gujarat High Court High Court

K vs State on 18 January, 2010

Gujarat High Court
K vs State on 18 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/584/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 584 of 2009
 

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

 

K
VITHAL RAO THE THEN DIRECTOR (FINANCE) NTC (G) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJUASSOCIATES
for
Applicant(s) : 1, 
MR KP RAWAL, APP for Respondent(s) : 1, 
MR YN
RAVANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/01/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 15.2.2010.

Learned
APP Mr. Rawal waives service of rule for respondent State. Learned
advocate Mr. Ravani waives rule for respondent No.2.

Interim
relief in terms of para. 5(b) only qua the present petitioner. It is
clarified that trial may go on against rest of the accused.

(Akil
Kureshi,J.)

(raghu)

   

Top