Gujarat High Court
Ashok vs State on 9 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/369/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 369 of 2010
=========================================================
ASHOK
ABBASBHAI BHALAVAT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Applicant(s) : 1 - 2.MR PP MAJMUDAR for Applicant(s) : 1 - 2.
MR
LR PUJARI, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
MB GANDHI for Respondent(s) : 2,
MR CHINMAY M GANDHI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/03/2010
ORAL
ORDER
Heard
learned Advocates appearing for the parties.
RULE
returnable on 29th March, 2010. Meanwhile, interim
relief granted earlier to continue till then. S.O. to 29th
March, 2010.
(Anant
S. Dave, J.)
Caroline
Top