Gujarat High Court
Mrs vs Mr Rr Marshall For on 8 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10548/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10548 of 2008
In
CRIMINAL
MISC.APPLICATION No. 3275 of 2006
======================================
STATE
OF GUJARAT & another
Versus
HARSHAD
RAMESHCHANDRA BARDOLIYA & another
======================================
Appearance :
Mrs.
Falguni Patel, APP for Applicants
MR RR MARSHALL for
Respondent No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/08/2008
ORAL
ORDER
No
case is made out either to vacate interim relief granted earlier
after bi-partite hearing or to fix an early date of final hearing of
the main matter, in view of pendency of admission matters.
Rejected.
(ANANT
S. DAVE, J.)
(swamy)
Top