Gujarat High Court
Harishbhai vs State on 16 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2418/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2418 of 2010
=========================================================
HARISHBHAI
JAIKISHAN CHANDWANI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG NANAVATI for MR VIVEK N MAPARA
for
Applicant(s) : 1 - 2.
MR LR PUJARI, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2010
ORAL
ORDER
Heard
learned advocate Mr.Devang Nanavati for learned advocate Mr.Vivek
Mapara for the petitioners.
Considering
the nature of averments made in the application vis-a-vis the
offences alleged to have been committed, issue Notice returnable on
6th April 2010. Meanwhile, ad-interim relief in terms of
Para 5(c).
Direct
service is permitted.
(Anant
S.Dave, J.)
Sreeram.
Top