Gujarat High Court High Court

Archana vs State on 1 August, 2011

Gujarat High Court
Archana vs State on 1 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2341/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2341 of 2011
 

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

 

ARCHANA
PALNT & EQUIPMENT PVT.LTD & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
R
C JANI & ASSOCIATE for
Applicant(s) : 1 - 3. 
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR NA SHAIKH for Respondent(s) : 2, 
MR IMRAN
H PATHAN for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
ORAL
ORDER

RULE.

Interim Relief in terms of para 18(C) is grated QUA petitioners
herein only.

Mr.L.B.

Dabhi, learned Additional Public Prosecutor waives the service of
notice of rule on behalf of the respondent No.1, Mr.N.A. Shaikh,
learned advocate waives the service of notice of rule on behalf the
respondent No.2 and Mr.Imram H. Pathan, learned advocate waives the
service of notice of rule on behalf of the respondent Nos.3 and 4.

[M.R.

SHAH, J.]

rafik

   

Top