Gujarat High Court
Jayantilal vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/406820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4068 of 2008
============================================
JAYANTILAL
PREMJIBHAI DEVADIYA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR MP SHAH
for Applicant(s) : 1 - 3.MS. KRUTI M SHAH for
Applicant(s) : 1 - 3.
MR RC KODEKAR ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/07/2008
ORAL
ORDER
Rule.
Mr. R.C.Kodekar, learned APP, waives service of rule on behalf of
respondent-State.
Interim
relief in terms of para 7(C) is granted.
[ANANT
S. DAVE, J.]
//smita//
Top