Gujarat High Court
Bharat vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2641/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2641 of 2011
=========================================
BHARAT
N KAYASTH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
PUSHPADATTA VYAS for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/03/2011
ORAL
ORDER
Notice
returnable on 29.03.2011.
Mr.L.R.Poojari,
learned APP waives service of notice on behalf of respondent no.1.
Meanwhile,
interim relief in terms of para – 7(B).
Direct
service is permitted.
[M.D.Shah,
J.]
satish
Top