Gujarat High Court
Manasibhai vs State on 2 September, 2008
Gujarat High Court Case Information System Print SCR.A/75820/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 758 of 2008 ========================================== MANASIBHAI LADHUBHAI KHAVAD - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================== Appearance : MR PS CHAMPANERI for Petitioner(s) : 1, MR RC KODEKAR, APP for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 2 - 3. ========================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 02/09/2008 ORAL ORDER
Heard
the learned advocates appearing for the respective parties.
Considering
the facts and circumstances of the case, Rule. Ad-interim
relief granted earlier to continue as interim relief till further
orders.
Learned
APP waives service of notice of rule on behalf of respondent State.
(
Anant S. Dave, J. )
hki
Top