Gujarat High Court
B vs State on 19 February, 2010
Gujarat High Court Case Information System Print CR.MA/1607/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 1607 of 2010 ========================================================= B G TRADERS PVT LTD & 2 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR HARDIK A DAVE for Applicant(s) : 1 - 3. MR RC KODEKAR, APP for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 19/02/2010 ORAL ORDER
Leave
to amend.
Rule.
Learned APP Mr. R.C. Kodekar waives service of Rule for respondent
No.1, State of Gujarat.
Ad-interim
relief in terms of para 8 c.
(Akil
Kureshi, J.)
menon
Top