Gujarat High Court Case Information System
Print
CR.MA/13642/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13642 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12214 of 2011
=========================================================
JITUBHAI
MOHANBHAI KUHADA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 - 2.
MS
CM SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/09/2011
ORAL
ORDER
1. Rule.
Learned APP Ms. C. M. Shah waives service of notice of Rule on
behalf of respondent-State.
2. This
application is filed by applicants-accused persons for interim
protection in connection with CR No.I-20 of 2011, for a period of
nine days of Navratri Festival beginning from 28th
September, 2011.
3. Considering
the submissions made by learned advocates and averments made in the
application, the prayer made in para-11(A) of the application is
granted. The protection as prayed for is granted to the applicants
up to 8th October, 2011.
4. Rule
is made absolute to the aforesaid extent. Direct service is
permitted.
(Z.K.SAIYED,
J.)
(ila)
Top