Gujarat High Court
Nilaben vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/1334820/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13348 of 2007
=========================================================
NILABEN
RAMESHCHANDRA SANGHAVI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
DR
SONIA HURRA for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) : 1,
MS LILU K BHAYA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/07/2008
ORAL
ORDER
Heard
learned counsel for the parties.
Rule
returnable on 30.9.2008.
Mr.R.C.Kodekar,
learned APP, waives service of notice of rule for respondent-State of
Gujarat.
Interim
relief granted earlier to continue till further orders.
(ANANT S. DAVE, J.)
*pvv
Top