Gujarat High Court
Arun vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8540/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8540 of 2011
=========================================
ARUN
RAMESHWARDAS GUPTA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
M/S
THAKKAR ASSOC. for
Applicant(s) : 1 - 3.
MR LB DABHI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
NOTICE
for final disposal returnable
on 27/07/2011. Shri L.B. Dabhi, learned APP waives service of notice
on behalf of respondent no. 1. Respondent no. 2 be served through
concerned Police Station and for that Direct service is permitted.
In the meantime, there shall not be any coercive action against the
applicants pursuant to the impugned Complaint/FIR. However, it is
made clear that there is no impugned protection qua original accused
no. 1-Madhusudan Rameshwardas Gupta.
(M.R.
SHAH, J.)
siji
Top