Gujarat High Court High Court

Ramesh vs State on 15 October, 2010

Gujarat High Court
Ramesh vs State on 15 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12341/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12341 of 2010
 

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

RAMESH
HAMERLAL JAIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR CHETAN K
PANDYA for
Applicant(s) : 1, 
Ms MANISHA LAVKUMAR SHAH, APP,for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 15/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Pandya has at the outset submitted that he does not
press for permanent deletion of the condition and the prayer is only
for modification for a temporary period.

Therefore,
rule is issued returnable on 22.10.2010. Learned APP Ms. Shah waives
service of rule for respondent No.1-State. Respondent No.2-Union of
India, Directorate of Revenue Intelligence, Gandhidham, is permitted
to be served by direct service.

(Rajesh
H. Shukla, J.)

(hn)

   

Top