Gujarat High Court High Court

Ramaniklal vs State on 16 August, 2010

Gujarat High Court
Ramaniklal vs State on 16 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7794/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7794 of 2009
 

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

 

RAMANIKLAL
A SOLANKI DEPOT MANAGER & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 7. 
MR KP RAVAL, APP for Respondent(s) : 1, 
MR
PRANAV M RAVAL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

Rule,
returnable on 3rd
March, 2010.

Learned
APP Mr. K.P. Raval waives service of Rule for respondent No.1, State
of Gujarat. Learned advocate Mr. Pranav M. Raval waives service for
respondent No.2, original complainant.

Interim
relief to continue.

(Akil
Kureshi, J.)

menon

   

Top