Gujarat High Court
Ketan vs State on 16 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/3005/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3005 of 2010
======================================
KETAN
CHINUBHAI LIMBACHIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
SK GADHAVI for Applicant
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/06/2010
ORAL
ORDER
Learned
counsel for the applicant submits that so far as the co-guarantor and
brother of the original borrower is concerned, this Court admitted
Special Criminal Application No.1154 of 2008 vide order dated
22.7.2008 and the applicant, similarly situated person, deserves the
same treatment.
Hence,
Rule to be heard with Special Criminal Application No.1154 of 2008.
Ad-interim
relief in terms of paragraph 5(C).
Learned
APP waives service of notice on behalf of respondent No.1.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top