Gujarat High Court High Court

Amar vs State on 9 February, 2011

Gujarat High Court
Amar vs State on 9 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1340/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1340 of 2011
 

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

AMAR
MOHANLAL THAKKER & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
M/S S G
ASSOCIATES for
Applicant(s) : 1 - 2. 
Mr Kartik Pandya, Addl. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Heard
Mr Y S Lakhani, learned Sr.Counsel for the petitioners.

Considering
the facts and circumstances,

RULE
returnable on 18.3.2011. Meanwhile ad-interim relief in
terms of para 7 [C].

Notice
as to interim relief be made returnable on 18.3.2011.

[ANANT S DAVE, J.]

msp

   

Top