Gujarat High Court High Court

Bhadraben vs State on 29 August, 2008

Gujarat High Court
Bhadraben vs State on 29 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5490/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5490 of 2008
 

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

BHADRABEN
NIHILBHAI VAKIL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR AMIT V THAKKAR
for Applicant(s) : 1 - 3. 
MR.KT DAVE, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR CB UPADHYAYA for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate appearing for the applicants do not press this application
for applicants No.1 and 2 with a view to avail of any legal remedy
available under the Code.

This
application continues for applicant No.3 i.e. Sethu Nihilbhai Vakil.

Heard
learned advocate appearing for the parties.

Rule.

Ad
interim relief in terms of para 18(B) qua applicant No.3 only till
further order. Direct service permitted.

(Anant
S. Dave, J.)

sudhir

   

Top