Gujarat High Court High Court

Danjibhai vs State on 23 March, 2010

Gujarat High Court
Danjibhai vs State on 23 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12761/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12761 of 2009
 

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

DANJIBHAI
BHIKHABHAI BORICHA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
HARSHIT S TOLIA for Applicant
 

Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant has submitted that the impugned complaint
is a counter-blast to the representation made by the applicant to the
concerned DSP and for the alleged incident which took place on
4.8.2009, the complaint was filed on 10.10.2009.

Considering
the above, issue notice returnable on 19.4.2010.

Ad-interim
relief in terms of paragraph 7(B).

Learned
APP waives service of notice on behalf of respondent No.1.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top