Gujarat High Court High Court

Babubhai vs State on 14 July, 2011

Gujarat High Court
Babubhai vs State on 14 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3134/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3134 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 5097 of 2010
 

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


 

BABUBHAI
VIRAMBHAI BABUTAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1, 
MR PUJARI APP for
Respondent(s) : 1, 
MR PRANAV M RAVAL for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/07/2011 

 

 
 
ORAL
ORDER

It
is clarified that interim relief is qua only present petitioners and
Investigation Officer is at liberty to carry out investigation qua
other accused persons who have not preferred petition before this
Court.

At
the request of learned advocate, Mr.Ashish M.Dagli, matter is
adjourned to 19th July, 2011.

Copy
of this order be made available to learned Additional Public
Prosecutor.

(M.D.SHAH,
J.)

(ashish)

   

Top