Gujarat High Court High Court

Biren vs State on 15 March, 2010

Gujarat High Court
Biren vs State on 15 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/405/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 405 of 2010
 

 


 

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


 

BIREN
DEEPAKBHAI PAREKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
ANUJA S NANAVATI for
Applicant(s) : 1, 
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR RC KAKKAD for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 
ORAL
ORDER

Heard
the learned Advocates for the parties.

It
is not in dispute that the payment in question in the matter is
received by the complainant.

Considering
the facts and circumstances of the case, at this stage, issue
RULE.

The ad-interim relief granted earlier to continue till final
disposal of the matter.

[ANANT S DAVE J.]

msp

   

Top