Gujarat High Court High Court

Rakesh vs Irfanhussain on 6 May, 2011

Gujarat High Court
Rakesh vs Irfanhussain on 6 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6219/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6219 of 2011
 

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

 

RAKESH
VINODKUMAR BAROT & 1 - Applicant(s)
 

Versus
 

IRFANHUSSAIN
ABDUL SATTAR SHEKH - THRO P O A HOLDER OF & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV BRAHMBHATT for
Applicant(s) : 1 - 2. 
None for Respondent(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

Rule.

Interim relief in terms of paragraph 10(B) is granted. Direct service
is permitted.

(M
D SHAH, J.)

syed/

   

Top