Gujarat High Court
K vs State on 18 January, 2010
Gujarat High Court Case Information System
Print
CR.RA/584/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 584 of 2009
=========================================================
K
VITHAL RAO THE THEN DIRECTOR (FINANCE) NTC (G) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
SVRAJUASSOCIATES
for
Applicant(s) : 1,
MR KP RAWAL, APP for Respondent(s) : 1,
MR YN
RAVANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2010
ORAL
ORDER
Rule
returnable on 15.2.2010.
Learned
APP Mr. Rawal waives service of rule for respondent State. Learned
advocate Mr. Ravani waives rule for respondent No.2.
Interim
relief in terms of para. 5(b) only qua the present petitioner. It is
clarified that trial may go on against rest of the accused.
(Akil
Kureshi,J.)
(raghu)
Top