Gujarat High Court
Narendrakumar vs State on 25 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9292/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9292 of 2008
==========================================
NARENDRAKUMAR
PUNJABHAI BHANGI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR JV JAPEE
for Applicant(s) : 1 - 2.
Mr. K. T Dave Addl PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/07/2008
ORAL
ORDER
Heard
Mr. Japee learned advocate for the petitioner.
Rule.
Ad interim relief in terms of para 12(B) till further order. Learned
Additional Public Prosecutor Mr. K. T Dave waives service of rule on
behalf of the State.
(Anant
S. Dave,J.)
mary//
Top