Gujarat High Court High Court

Benjamin vs State on 22 June, 2011

Gujarat High Court
Benjamin vs State on 22 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1493/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1493 of 2011
 

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


 

BENJAMIN
HEMBROM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MIHIR THAKORE, SR.COUNSEL WITH MR AJAY R MEHTA
for Applicant(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

Notice
and notice as to interim relief returnable on 18.7.2011. Learned APP
Mr.Pujari waives service of notice for respondent no.1. There is no
stay over the investigation but the petitioner will not be arrested
without the permission of the Court.

(
M.D.Shah, J )

srilatha

   

Top