Gujarat High Court
Kalpesh vs State on 5 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12207/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12207 of 2010
=========================================
KALPESH
RAMANLAL THAKKAR & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR SV RAJU,
SENIOR ADVOCATE with MR VIJAY J SHAH
for Applicant(s) : 1 -
4.
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
DHAVAL D VYAS for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/08/2011
ORAL
ORDER
Stand
over to 23rd
August 2011.
Ad-interim relief
granted earlier is modified to the extent that investigation may go
on however, without the prior permission of this Court and till then,
no coercive action shall be taken against the applicants.
(M.R.
Shah, J.)
*menon
Top