Gujarat High Court
Nirman vs State on 27 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/10830/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10830 of 2010
=============================================
NIRMAN
CHANDRASHANKER PANDYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR BS PATEL for Applicant(s) :
1 - 2.
MS CM SHAH ADDL PUBLIC PROSECUTOR for Respondent(s) :
1,
MR NK MAJMUDAR for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/10/2010
ORAL
ORDER
Heard
learned advocate for the applicants and learned APP for the
respondent-State.
Considering
the facts and circumstances of the case, nature of allegations
levelled vis-a-vis offences under Sections 384, 511, 506 and 114 of
the Indian Penal Code, the matter deserves consideration and
accordingly Rule returnable on 9th December, 2010. Ms.
C.M. Shah, learned APP, waives service of rule on behalf of
respondent-State.
Meanwhile,
ad-interim relief in terms of para 5(B).
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top