Gujarat High Court
Hemendrabhai vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/3173/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3173 of 2011
=============================================
HEMENDRABHAI
LILACHAND SHAH & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR YS LAKHANI SR. ADV. with MR PS GONDALIYA for M/S
S G ASSOCIATES for Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,
MR
DHARMESH V SHAH for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
Mr.
Y.S. Lakhani, learned senior advocate on instruction states that he
would like to explore the possibility of entering into a permanent
arrangement so that the existing arrangement can work out.
Stand
over to 22nd July, 2011.
Interim
relief granted earlier to continue till further order.
[ANANT
S. DAVE, J.]
//smita//
Top