Gujarat High Court
Ajaybhai vs Chauhan on 22 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/4555/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4555 of 2008
=========================================================
AJAYBHAI
RAJARAM GUPTA & 1 - Applicant(s)
Versus
CHAUHAN
HIRALAL HAKMAJI & 1 - Respondent(s)
=========================================================
Appearance :
MR
BR GUPTA for
Applicant(s) : 1 - 2.
MR IM MUNSHI for Respondent(s) : 1,
Mr
Kartik Pandya, Addl.PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/03/2010
ORAL
ORDER
Heard
Mr B R Gupta, learned Advocate for the applicants.
No
one appears for respondent No.1. Learned APP is present.
Considering
the facts and circumstances of the case and in view of what is
recorded in the order dated 9.4.2008, at this stage, I deem it fit to
issue RULE. Hence RULE. The interim relief granted earlier to
continue till the final disposal of the matter.
[ANANT S DAVE J.]
msp
Top