Gujarat High Court
Patel vs State on 7 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3386/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3386 of 2010
======================================
PATEL
NILESHKUMAR RAMESHBHAI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
YM THAKORE for Applicants
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/04/2010
ORAL
ORDER
Heard
the learned advocate for the applicants and learned APP.
Considering
the order dated 8.3.2010 passed by the Division Bench of this Court
in Special Criminal Application No.2559 of 2009 and in view of what
is recorded in paragraphs 3 and 4 of the said order, issue notice
returnable on 5.5.2010.
Ad-interim
relief in terms of paragraph 13(B).
Learned
APP waives service of notice on behalf of respondent No.1.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top