Gujarat High Court
Devshibhai vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/13819/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13819 of 2011
=========================================================
DEVSHIBHAI
BAGHABHAI MARU & 7 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Applicant(s) : 1 - 8.
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
GM AMIN for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/11/2011
ORAL
ORDER
At
the request made on behalf of learned counsel Mr. G.M. Amin for
respondent No.2, the matter is adjourned with consent of learned
advocate Mr. Darji for the applicants to 01.12.2011. Ad-interim
relief that no coercive steps will be taken in the meanwhile shall
continue till then.
[RAJESH
H. SHUKLA, J.]
mrpandya
Top