Gujarat High Court High Court

Dinesh vs Central on 16 April, 2010

Gujarat High Court
Dinesh vs Central on 16 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3741/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3741 of 2010
 

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

 

DINESH
M N - Applicant(s)
 

Versus
 

CENTRAL
BUREAU OF INVESTIGATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.MRUDUL
M BAROT for
Applicant(s) : 1, 
MR YN RAVANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 16/04/2010 

 

ORAL
ORDER

Leave
to amend. Amendment be carried out forthwith.

Rule
returnable on 23.04.2010. Learned advocate Mr.Y.N. Ravani and learned
A.P.P. Mr.Devang Vyas waive service of Rule for respondent No.1 and
newly added respondent No.2 respectively.

(H.B.ANTANI,
J.)

Hitesh

   

Top