Gujarat High Court High Court

Pranav vs State on 1 July, 2011

Gujarat High Court
Pranav vs State on 1 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4470/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4470 of 2011
 

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

 

PRANAV
ASHOKKUMAR SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP  for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/04/2011 

 

ORAL
ORDER

Heard
learned Senior Counsel, Mr.P.M.Thakkar. Notice,
returnable on 13-5-2011. Mr.L.R.Pujari, learned APP waives service of
notice on behalf of the respondent No.1-State. There is no stay over
investigation. The petitioner will not be arrested without the
consent of the Court. Direct service is permitted.

(M.D.SHAH,J.)

radhan

   

Top