Gujarat High Court Case Information System
Print
CR.MA/3294/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3294 of 2011
=========================================================
ESHAN
AHMED SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR JAYESH A DAVE for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/05/2011
ORAL ORDER
Heard Mr.Mehul. S. Shah,
learned advocate for the applicant, Mr.L.R.Pujari, learned APP for
respondent No.1 and Mr.Jayesh A. Dave, learned advocate for
respondent No.2.
Rule
and notice as to interim relief returnable on 17.6.2011. In the
meanwhile, interim relief in terms of para 9(C).
Mr.L.R.Pujari,
learned APP waives service of notice of rule on behalf of respondent
No.1 and Mr.Jayesh Dave, learned advocate waives service of notice of
rule on behalf of respondent No.2.
Office
is directed to call for the records and proceedings from both the
Courts below so as to reach this Court on or before 16.6.2011.
(M. D. SHAH,
J.)
kks
Top