Gujarat High Court High Court

Kalpeshkumar vs State on 23 July, 2008

Gujarat High Court
Kalpeshkumar vs State on 23 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/901920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9019 of 2008
 

 
 
=========================================================


 

KALPESHKUMAR
BECHARDAS PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAKESH R PATEL for Applicant(s) : 1 - 2. 
MR RC
KODEKAR APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the applicants.

Rule.

Ad
interim relief in terms of para 9(B) is granted till further
orders.

Notice
as to interim relief returnable on 4.9.2008.

Direct
service is permitted.

(ANANT S. DAVE, J.)

*pvv

   

Top