Gujarat High Court High Court

Mohammed vs State on 22 January, 2010

Gujarat High Court
Mohammed vs State on 22 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/557/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 557 of 2010
 

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

 

MOHAMMED
HANIF MUSABHAI BANDI THROUGH POWER OF ATTORNEY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
RJ RAWAL ASSOC. for
Applicant(s) : 1,MS SHIVYA A DESAI for Applicant(s) : 1, 
MS CM
SHAH, APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/01/2010 

 

 
 
ORAL
ORDER

Leave
to amend. Respondent No.4 is permitted to be deleted.

Notice
returnable on 19.2.2010.

Ad
interim relief in terms of para. 22(E).

(Akil
Kureshi,J.)

(raghu)

   

Top