Gujarat High Court High Court

Hans vs State on 25 June, 2010

Gujarat High Court
Hans vs State on 25 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2211/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2211 of 2010
 

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


 

HANS
ISPAT LIMITED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
JB PARDIWALA for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR PP MAJMUDAR for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
ORAL
ORDER

Heard
learned advocate for the applicant.

Rule.

Mr.Kartik
Pandya, learned APP waives service of notice of rule for
respondent-State of Gujarat.

Interim
relief granted earlier to continue till further order.

[Anant
S. Dave, J.]

*pvv

   

Top