Gujarat High Court High Court

Bhupendrasinh vs State on 16 February, 2010

Gujarat High Court
Bhupendrasinh vs State on 16 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/262/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 262 of 2010
 

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

 

BHUPENDRASINH
PRABHATSINH SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KS NANAVATI, SR. ADV. WITH MR PA MEHTA for NANAVATI ASSOCIATES
for
Applicant(s) : 1, 
MR KP RAVAL, APP  for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/02/2010 

 

 
ORAL
ORDER

Rule.

To be heard with Special Criminal Application No.1966 of 2009 and
connected matter. Ad-interim relief in terms of para 39(B).

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top