Gujarat High Court High Court

Mohmad vs State on 1 October, 2010

Gujarat High Court
Mohmad vs State on 1 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9232/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9232 of
2009 
=========================================================

 

MOHMAD
SABIR MOHMAD TAMBUWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DJ BHATT for
Applicant(s) : 1, 
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2, 
MR RS
SANJANWALA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 01/10/2010 

 

ORAL
ORDER

RULE.

Mr. Kartik Pandya, learned APP, waives service of notice of rule on
behalf of respondent No.1-State.

INTERIM
RELIEF
granted earlier to CONTINUE.

(AKIL
KURESHI, J.)

Umesh/

   

Top