Gujarat High Court
Dineshkumar vs State on 21 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/3877/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3877 of 2008
==========================================
DINESHKUMAR
MOHANLAL CHOLERA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
MITUL R DESAI for Applicant(s) : 1,
MR LB
DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 27/03/2008
ORAL
ORDER
Heard
Mr.Mitul R.Desai, learned advocate for the applicant.
Considering
the allegations made in the complaint as well as the record of the
case, Notice returnable on 22nd April, 2008.
Ad-interim relief is granted in terms of paragraph No.6(c).
Mr.L.B.Dabhi,
learned Additional Public Prosecutor waives service of notice on
behalf of the respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
[HARSHA
DEVANI, J.]
parmar*
Top