Gujarat High Court
Jilubhai vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2554/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2554 of 2010
=================================================
JILUBHAI
APABHAI KHACHAR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
PP MAJMUDAR for Applicant(s) : 1 - 3.
DS AFF.NOT FILED (N) for
Respondent(s) : 1,
UNSERVED-REFUSED (N) for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/02/2011
ORAL
ORDER
Draft
amendment is granted. To be carried out forthwith.
Having
heard learned advocate for the petitioner and considering the order
dated 10.01.2011 passed by the learned Single Judge and the averments
made in the amendment, further proceedings pursuant to the charge
sheet No.II 73 of 2010 shall remain stayed till further order.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top