Gujarat High Court
Haji vs State on 24 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/453720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4537 of 2008
=========================================================
HAJI
IQBALBHAI MUSABHAI CHHIPA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
MM TIRMIZI for Applicant(s) : 1,
MS FALGUNI
PATEL APP for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2,
MR BC DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/07/2008
ORAL
ORDER
Heard
learned counsel for the applicant.
Rule.
Ms.
Falguni Patel, learned APP, waives service of notice of rule for
respondent-State of Gujarat.
Ad
interim relief granted earlier to continue till further orders.
(ANANT S. DAVE, J.)
*pvv
Top