Gujarat High Court
Kishan vs State on 22 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/917620/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9176 of 2006
============================================
KISHAN
LAL AGGRAWAL & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance :
MR
DR BHATT for Applicant(s) : 1 - 2, 4,WITHDRAWN
for Applicant(s) : 3,
MR KT DAVE ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR SHAKEEL A QURESHI for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/07/2008
ORAL
ORDER
Ad
interim relief, which is continued from time to time, however, the
matter is not admitted.
Hence,
Rule returnable on 25th September, 2008.
Mr.
K.T. Dave, learned APP, waives service of rule on behalf of the
respondent-State.
Interim
relief granted earlier to continue till final disposal of the case.
[ANANT
S. DAVE, J.]
//smita//
Top