Gujarat High Court High Court

Girjashankar vs State on 20 April, 2011

Gujarat High Court
Girjashankar vs State on 20 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/100/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 100 of 2011
 

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

GIRJASHANKAR
RAMSIYAJI SHARMA & 5 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KAMLESHWAR SINGH for
Applicant(s) : 1 - 3, 6,MR VB KUNDAN SINGH for Applicant(s) : 1 -
6.DELETED for Applicant(s) : 4 - 5. 
MS CM SHAH, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR VD PARGHI for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/04/2011 

 

ORAL
ORDER

Rule.

Ad-interim relief in terms of para 6(b) is granted. Direct
service is permitted.

[M.D.Shah,
J.]

satish

   

Top