Gujarat High Court
Jamanbhai vs State on 22 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/141820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1418 of 2008
============================================
JAMANBHAI
VITHTHALBHAI BALDHA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
============================================
Appearance
:
MR TUSHAR
MEHTA for Applicant(s) : 1 - 2.
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/07/2008
ORAL
ORDER
Notice
returnable on 1st August, 2008.
Mr.
K. T. Dave, learned APP, waives service of notice on behalf of the
respondent-State.
Meanwhile,
ad interim relief in terms of para 9(B) till then.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top