Gujarat High Court
Ashwinbhai vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/464020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4640 of 2008
============================================
ASHWINBHAI
DAHYAJIBHAI KOTAK - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR ASHISH M
DAGLI for Applicant(s) : 1,
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR NV GANDHI for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/07/2008
ORAL
ORDER
Heard
Mr. Y.S.Lakhani, learned advocate appearing for Mr. Ashish Dagli,
learned advocate, for the applicant.
Rule.
Mr.
R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent-State.
Interim
relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top