Gujarat High Court High Court

Dhaval vs State on 12 May, 2011

Gujarat High Court
Dhaval vs State on 12 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/511/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 511 of
2011 
=========================================


 

DHAVAL
ALIAS MANUBHAI HEMRAJBHAI OZA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ANKIT Y BACHANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/05/2011  
 
ORAL ORDER

Rule
returnable on 4th July, 2011. Interim relief in terms of
Para 13(C) is granted till then.

[M.D.

SHAH, J.]

mrp

   

Top