Gujarat High Court High Court

Raghuvirsinh vs State on 15 June, 2010

Gujarat High Court
Raghuvirsinh vs State on 15 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1037/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1037 of 2010
 

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


 

RAGHUVIRSINH
CHANDUBHAI VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
VM PANCHOLI for Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/06/2010 

 

 
ORAL
ORDER

Heard
Mr.V.M.Pancholi, learned advocate for the petitioner.

Issue
notice returnable on 09.07.2010.

In
the meanwhile, ad-interim relief in terms of para 12(C) is granted.

Direct
service is permitted.

[Anant S.

Dave, J.]

*pvv

   

Top