Gujarat High Court
Mrugaben vs State on 11 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/127/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 127 of
2010
=========================================================
MRUGABEN
BHAIRAVBHAI PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
HM PARIKH for
Applicant(s) : 1 - 3.MR RASESH H PARIKH for Applicant(s) : 1 - 3.
MS
KRINA P CALLA, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR DIPEN A DESAI for
Respondent(s) : 3,
MR ABHISHEK MEHTA for M/S TRIVEDI & GUPTA
for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/02/2010
ORAL ORDER
After
hearing the submissions canvassed by the learned advocates for the
parties, RULE returnable on 26.02.2010. Learned APP, Ms Krina P Calla
for respondent No.1-State, Mr Hiteshbhai Pranjivan Patel, party in
person and power of attorney holder of Mr Jagdishbhai Haribhai Patel
for respondent No.2, learned advocate Mr Dipen Desai for respondent
No.3 and learned advocate Mr Abhishek Mehta for respondent No.4,
waive service of Rule.
Interim
relief granted earlier shall continue till final disposal of the
application.
To
be listed on the separate board.
[H.B.
Antani, J.]
mrpandya
Top