Gujarat High Court High Court

Bhogilal vs Deputy on 5 April, 2010

Gujarat High Court
Bhogilal vs Deputy on 5 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/492/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 492 of 2010
 

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


 

BHOGILAL
CHUNILAL SHETH - Applicant(s)
 

Versus
 

DEPUTY
MAMLATDAR (SUPERVISION) & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
RC JANI for Applicant(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/04/2010 

 

ORAL
ORDER

Heard
learned advocate for the petitioner.

Rule.

Further
proceedings of the impugned FIR qua the petitioner shall remain
stayed till further orders.

[Anant
S. Dave, J.]

*pvv

   

Top