Gujarat High Court Case Information System
Print
CR.MA/1564/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1564 of 2011
=========================================
HASMUKH
RAMJIDAS SHAH & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
ND NANAVATY, SR.ADVOCATE WITH MITUL K SHELAT
for Applicant(s) : 1 -
2.
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 - 3.
MR ANSHIN H DESAI for
Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/07/2011
ORAL
ORDER
Heard
Mr.Nanavaty, learned Senior Advocate with Mr.Shelat, learned Advocate
for the applicant.
This
Court on 08.02.2011 has issued Rule and ad-interim relief was granted
in terms of para – 10(C).
Ad-interim
granted in terms of para – 10(C) is modified to the extent that
Investigating Officer is at liberty to investigate the matter but
Investigating Officer will not arrest the applicants without prior
permission of the Court.
It
is submitted by Mr.Nanavaty, Senior Advocate that applicant no.1 and
applicant no.2 through his power of attorney will fully cooperate in
the investigation.
If
any documents are produced by the applicants, then, Investigating
Officer will look into the same. Stand over to 05.08.2011.
[M.D.Shah,
J.]
satish
Top