Gujarat High Court
Dhanvendranath vs State on 12 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/1692/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1692 of 2009
=========================================================
DHANVENDRANATH
RAJNATH SHASTRI & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PINAKIN M RAVAL for
Applicant(s) : 1 - 5.
Addl.PUBLIC PROSECUTOR for Respondent(s) :
1,
MS E.SHAILAJA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/04/2010
ORAL
ORDER
At
the request of learned APP, S.O to 26th April, 2010 to place on
record the report filed by the concerned Investigating Officer as
directed vide order dated 19.3.2010. The interim relief granted
earlier to continue.
[ANANT
S. DAVE, J.]
msp
Top