Gujarat High Court
Mohanlal vs State on 14 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7603/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7603 of 2010
=========================================================
MOHANLAL
NATHABHAI SITAPARA & 6 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV N SHETH for
Applicant(s) : 1 - 7.
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/07/2010
ORAL
ORDER
Rule
returnable on 21st
July 2010.
Learned
APP Ms.Manisha L. Shah waives service of rule on behalf of the
respondent State. Learned Advocate Mr.Ankit Bachani waives
service of rule for respondent No.2 – complainant.
Post
the matter on 21st July 2010.
(
AKIL KURESHI, J. )
kailash
Top