Gujarat High Court High Court

Ashok vs State on 15 April, 2010

Gujarat High Court
Ashok vs State on 15 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8386/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8386 of 2009
 

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

ASHOK
CHUNILAL JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR MEHUL H RATHOD for
Applicant(s) : 1, 
MR UA TRIVEDI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR NIRAD D BUCH for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/04/2010 

 

ORAL
ORDER

Heard
learned advocates appearing for the parties.

Rule.

Mr. U.A. Trivedi, learned APP, waives service of rule on behalf of
respondent No.1 and Mr. Nirad Buch, learned advocate for respondent
No.2.

Ad-interim
relief granted earlier to continue till final disposal of the
application.

[ANANT
S. DAVE, J.]

//smita//

   

Top