Gujarat High Court High Court

Pragnesh vs State on 9 December, 2010

Gujarat High Court
Pragnesh vs State on 9 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2888/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 2888 of
2010 
======================================


 

PRAGNESH
INDUBHAI PATEL & 3 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
ASHISH M DAGLI for the Applicants. 
MR M.R.MENGDEY, APP for
Respondent No.1. 
MR ASTHAWADI FOR KAUSHAL D PANDYA for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 09/12/2010 

 

ORAL
ORDER

1. Mr.Ashish
Dagli, learned advocate appearing on behalf of the applicants has
submitted that one another Appeal against refusal of Visa to
respondent No.2 – original complainant is preferred and they
are trying to see that respondent No.2 gets the visa to take his wife
to U.K.

2. In
view of the above. issue RULE. Mr.K.P.Rawal, learned
Additional Public Prosecutor waives service of notice of Rule on
behalf of respondent No.1 and Mr.Asthawadi, learned advocate for
Mr.K.D.Pandya, learned advocate waives service of notice of Rule
on behalf of respondent No.2. Ad-interim relief, granted
earlier, is directed to be continued as interim relief on the same
terms and conditions till final disposal of the present Criminal
Misc. Application.

[M.R.SHAH,J]

*dipti

   

Top