Gujarat High Court High Court

Kishanchand vs State on 14 May, 2010

Gujarat High Court
Kishanchand vs State on 14 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5154/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5154 of 2010
 

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

KISHANCHAND
SHRINARAYAN TIWARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
HARDIK A DAVE for Applicant
 

Mr.
Shivang Shukla,Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/05/2010 

 

 
 
ORAL
ORDER

In
view of the affidavit filed by respondent No.2, notice returnable on
9.7.2010.

Interim
relief in terms of paragraph 9(c).

Service
of notice is waived.

This
order will not come in the way of any of the parties from taking
action in accordance with law.

(ANANT
S. DAVE, J.)

(swamy)

   

Top