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