Gujarat High Court
Himanshu vs State on 23 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7859/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7859 of 2008
=========================================
HIMANSHU
MAHENDRAKUMAR ACHARYASUPDT.,CHC-BALASINOR, KHEDA & 4 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
VM PANCHOLI for Applicant(s) : 1 - 5.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/06/2008
ORAL
ORDER
1. Heard
Mr. Vipul Pancholi, learned advocate for the applicants.
2. Considering
the nature of the allegations made in the complaint as well as the
averments made in the application and the annexures produced in
support thereof, issue Notice returnable on 24th July, 2008. By way
of ad interim relief, further investigation pursuant to the First
Information Report vide Vastrapur Police station I C.R. No.23 of
2008, is hereby stayed.
3. Mr.
Mukesh Patel, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
(HARSHA
DEVANI, J.)
shekhar/-
Top