Gujarat High Court
Pankajbhai vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12330/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12330 of
2010
=========================================================
PANKAJBHAI
THAKORBHAI SIDDHPURIA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK A DAVE for
Applicant(s) : 1 - 4.
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/10/2010
ORAL
ORDER
1. Learned
Counsel for the petitioners does NOT PRESS this
petition qua Petitioner
Nos.1 and 2. This petition is DISPOSED of,
qua PETITIONER Nos.1 and 2.
2. With
respect to PETITIONER Nos. 3 and 4, issue
NOTICE,
making it returnable on 25th
NOVEMBER, 2010.
Mr. J.K. Shah, learned APP, waives service of notice on behalf of
respondent No.1-State.
3. AD-INTERIM-RELIEF
in terms of PARA-8(c)
qua petitioner Nos. 3 and 4,
ALONE.
Direct service is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top