Gujarat High Court High Court

Pramodsinh vs State on 14 October, 2010

Gujarat High Court
Pramodsinh vs State on 14 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2052/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2052 of 2010
 

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

 

PRAMODSINH
DILIPSINH RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UTKARSH R SHARMA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/10/2010 

 

 
ORAL
ORDER

Counsel
for the petitioner submitted that reference to case bearing
C.R.No.57/02 made in Annexure A is not valid since the petitioner is
already acquitted of all charges by the High Court. He further
pointed that there are no elections to Panchayat in near future
contrary to what is stated in the said document.

Issue
notice returnable on 21st October, 2010. Ad interim
relief in terms of para 15(B).

Direct
service.

(Akil
Kureshi, J.) (vjn)

   

Top