Gujarat High Court High Court

Pradip vs Central on 10 August, 2010

Gujarat High Court
Pradip vs Central on 10 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9029/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9029 of 2010
 

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

PRADIP
SHUBHASHCHANDRA MEHTA - Applicant(s)
 

Versus
 

CENTRAL
BUREAU OF INVESTIGATION - BANKING & SECURITIES FRAUD & 2 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
AJ YAGNIK for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR UA
TRIVEDI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 10/08/2010
 

ORAL
ORDER

Rule,
returnable on 18th
August 2010. Mr.U.A. Trivedi, learned Additional Public Prosecutor,
waives service of Rule on behalf of respondent-State.

Office
is directed to show name of Mr.Y.N. Ravani, learned counsel, for
respondent no.1.

(Z.

K. Saiyed, J)

Anup

   

Top