Gujarat High Court
Durgashankar vs Snehal on 15 September, 2010
Gujarat High Court Case Information System
Print
CR.RA/464/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 464 of
2010
=========================================================
DURGASHANKAR
JETHIRAMJI JOSHI - Applicant(s)
Versus
SNEHAL
S MECWAN, FOOD INSPECTOR OR HIS SUCCESSOR IN OFFICE & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
KT DAVE for
Applicant(s) : 1,MR AMIT K DAVE for Applicant(s) : 1,
None for
Respondent(s) : 1,
MS CM SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/09/2010
ORAL
ORDER
RULE.
Ms. C.M. Shah, learned APP, waives service of notice of rule on
behalf of respondent No.2-State.
Pending further
hearing of this Criminal Revision Application, the petitioner shall
be released on BAIL, on such TERMS, as he
was enjoying during the PENDENCY of the APPEAL.
He shall, however, execute FRESH bond. Direct service
is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top