Gujarat High Court
Manish vs State on 2 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/140920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1409 of 2008
==========================================
MANISH
KALUBHAI GALIYEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR MAHESH B
BARIYA for Petitioner(s) : 1,
MS FALGUNI D
PATEL, APP for Respondent(s) : 1,
MR PK SHUKLA for Respondent(s) :
2 - 3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/09/2008
ORAL
ORDER
Heard
learned advocates appearing for the parties.
2. Learned
advocate for the petitioner, on instructions, submits that the
petitioner will continue to pay Rs.2,000/- from the date of the order
impugned in this petition.
3. Upon
the above statement, Rule. Interim relief of the impugned
order to continue only if the petitioner pays Rs.2,000/-, as stated
above.
(
Anant S. Dave, J. )
hki
Top