Gujarat High Court
Rajkumar vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/9867/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9867 of 2007
=========================================================
RAJKUMAR
MADHABHAI VEGDA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MP SHAH for
Applicant(s) : 1 - 4.MS. KRUTI M SHAH for Applicant(s) : 1 -
4.
PUBLIC PROSECUTOR for Respondent(s) : 1,
DS AFF.NOT FILED
(N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 31/08/2007
ORAL
ORDER
S.O.
to 10th September, 2007.
In
the meantime, ad-interim relief in terms of paragraph ? 7 [C] till
then.
To
be placed in First Board.
Direct
Service is permitted.
(M.R.Shah,
J.)
kdc
Top