Gujarat High Court High Court

Amitkumar vs State on 29 March, 2010

Gujarat High Court
Amitkumar vs State on 29 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/543/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 543 of 2010
 

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

AMITKUMAR
ATULKUMAR SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR NV GANDHI for Applicant(s) :
1, 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/03/2010 

 

ORAL
ORDER

Upon
a statement made by learned advocate for the petitioner that the
petitioner is ready and willing to pay the outstanding dues of
respondent-complainant, issue notice returnable on 7th
April, 2010. Mr. Shivang Shukla, learned APP, waives service of
notice on behalf of respondent No.1.

Meanwhile,
ad-interim relief in terms of para 9(C).

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top