Gujarat High Court
Dharmeshbhai vs State on 27 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/13020/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.13020 of 2010
===================================================
DHARMESHBHAI
PADAMSINHBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
===================================================
Appearance
:
MR MIHIR JOSHI WITH MR AMIT V
THAKKAR for Applicant
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/10/2010
ORAL
ORDER
RULE
returnable on 22.11.2010. Mr.H.L.Jani, learned APP waives service of
rule on behalf of the respondent-State.
Heard
Mr.Mihir Joshi, learned Senior Counsel for the applicant. He
contended that from the contents of the complaint as well as the
papers produced on record, interim relief is required to be
considered. He also stated that he has good case and no prima facie
case is made out from the papers also.
Interim
relief in terms of Paragraph No.7(B) is granted upto 22.11.2010 qua
the present applicant.
Sd/-
[Z.K. SAIYED, J]
Bhavesh*
Top