Gujarat High Court High Court

Mohammed vs State on 19 April, 2011

Gujarat High Court
Mohammed vs State on 19 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/282/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 282 of 2010
 

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

 

MOHAMMED
SALIM KALUBHAI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SALIM M SAIYED for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 - 3. 
MR II SHAIKH for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/04/2011 

 

ORAL
ORDER

At
the request of learned advocate for the applicant, S.O. to 2-5-2011.
It is clarified that there is no stay against recovery proceedings
and hence, trial court is at liberty to proceed with the matter.

(M.D.SHAH,J.)

radhan

   

Top