Gujarat High Court
Rajakbhai vs State on 15 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/1670/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1670 of 2010
=============================================
RAJAKBHAI
LAKHANI & 19 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR SUNIL L MEHTA for
Applicant(s) : 1 - 20.
MR UA TRIVEDI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR YATIN SONI for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/04/2010
ORAL
ORDER
Heard
learned advocate for the applicants.
Rule.
Mr. U.A. Trivedi, learned APP, waives service of rule on behalf of
respondent No.1 and Mr. Yatin Soni, learned advocate, for respondent
No.2.
Interim
relief in terms of para 12(c) till final disposal of the application.
[ANANT
S. DAVE,J.]
//smita//
Top