Gujarat High Court
Kishorkumar vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/1267/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1267 of 2011
=========================================================
KISHORKUMAR
AGGARWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TEJAS M BAROT for
Applicant(s) : 1,
MR KP RAVAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/06/2011
ORAL
ORDER
Though
served, nobody appears on behalf of the respondent No.2.
RULE.
Interim Relief in terms of para 12(ii).
Mr.K.P.
Raval, learned Additional Public Prosecutor waives the service of
notice of rule on behalf of the respondent No.1 – State.
[M.R.
SHAH, J.]
rafik
Top