Gujarat High Court
Hasmukhbhai vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/355720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3557 of 2008
=========================================================
HASMUKHBHAI
CHINUBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
CL SONI for Applicant(s) : 1,
MR KT DAVE APP
for Respondent(s) : 1,
MR ARPIT A KAPADIA for Respondent(s) :
2,
NOTICE SERVED BY DS for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/07/2008
ORAL
ORDER
Heard
learned counsel for the parties.
Rule
returnable on 26.9.2008.
Mr.K.T.Dave
learned APP waives service of notice of rule for respondent-State of
Gujarat.
Interim
relief in terms of para 10(C) is granted till further orders.
(ANANT S. DAVE, J.)
*pvv
Top