Gujarat High Court High Court

Madhusudan vs State on 17 September, 2010

Gujarat High Court
Madhusudan vs State on 17 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10947/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10947 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 740 of 2010
 

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

 

MADHUSUDAN
NANSHIBHAI KAKKAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
FB BRAHMBHATT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
ASHISH M DAGLI for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/09/2010 

 

 
 
ORAL
ORDER

Counsel
for the original petitioner submitted that main matter i.e. Special
Criminal Application No.740 of 2010 is coming up for confirmation
and/or vacating the interim relief on 20th September 2010.

In
that view of the matter, it is not necessary to pass separate order
in this application. Both the sides will be heard on 20th
September or as soon as thereafter on the question of interim relief.

Disposed
of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top