Gujarat High Court High Court

Nemichand vs State on 2 March, 2010

Gujarat High Court
Nemichand vs State on 2 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9475/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9475 of 2009
 

 
 
=============================================
 

NEMICHAND
LALCHAND JAIN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR ANAND B GOGIA for
Applicant(s) : 1 - 2.MR RB GOGIA for Applicant(s) : 1 - 2.MR BB GOGIA
for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
MR DC DAVE for Respondent(s) : 2, 
NOTICE SERVED for
Respondent(s) : 3, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/03/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Considering
the facts and circumstances of the case, prima facie I deem it just
and proper to stay issuance of process impugned in this petition.

In
view of the above, Admit. Interim relief in terms of para 11
(C) till further orders.

[ANANT
S. DAVE, J.]

//smita//

   

Top