Gujarat High Court High Court

Nagajanbhai vs State on 24 February, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1671/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1671 of 2010
 

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

 

NAGAJANBHAI
KANABHAI ODEDARA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
MR RC KODEKAR, APP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 10.3.2010.

Learned
APP Mr. Kodekar waives service of rule for respondent No.1 State.

There
shall be stay against further investigation till then.

To
be heard with Special Criminal Application No.674/2008 and connected
matters.

(Akil
Kureshi,J.)

(raghu)

   

Top