Gujarat High Court High Court

Gohil vs State on 2 March, 2010

Gujarat High Court
Gohil vs State on 2 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/219/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 219 of 2009
 

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


 

GOHIL
BHIKHABHAI KALABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
PS CHAMPANERI for Applicant(s) : 1, 
MR LR PUJARI APP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
DS
AFF.NOT FILED (N) for Respondent(s) :
3, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/03/2010 

 

 
ORAL
ORDER

Heard
learned counsel for the parties.

Considering
the facts and circumstances of the case, this matter is ordered to be
herd finally with Special Criminal Application No.1025 of 2008.

Interim
relief granted earlier to continue till final disposal of the
petition.

[Anant
S. Dave, J.]

*pvv

   

Top