Gujarat High Court
Rajdeepsinh vs State on 14 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1848/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1848 of 2011
======================================
RAJDEEPSINH
MAHAVIRSINH RANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MRPRATIKYJASANI
for Applicant
Mr.
Kartik Pandya, APP, for respondent No.1
None
for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/02/2011
ORAL
ORDER
Issue
notice returnable on 7.3.2011.
Ad-interim
relief in terms of paragraph 8[B].
Learned
APP waives service of notice on behalf of respondent No.1.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top