Gujarat High Court High Court

Rahul vs State on 20 July, 2011

Gujarat High Court
Rahul vs State on 20 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5482/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5482 of 2011
 

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

 

RAHUL
CHATURBHAI VAGHASIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR GUPTA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
M/S
THAKKAR ASSOC. for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/07/2011 

 

 
 
ORAL
ORDER

Mr.D.M.

Thakkar, learned advocate appearing on behalf of the respondent No.2
prays for time to get further instructions in the matter from his
client. Hence, S.O. to 9/8/2011. Ad-Interim Relief granted earlier
is directed to be continued till further orders.

[M.R.

SHAH, J.]

rafik

   

Top