Gujarat High Court High Court

Ranchhodbhai vs State on 26 April, 2010

Gujarat High Court
Ranchhodbhai vs State on 26 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11173/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11173 of 2009
 

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

RANCHHODBHAI
MOHANBHAI DESAI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR RUTVIJ S OZA for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
RULE UNSERVED for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/04/2010 

 

ORAL
ORDER

Fresh
rule to unserved respondent No.2 returnable on 16th July,
2010.

Ad-interim
relief granted earlier to continue.

[ANANT
S. DAVE, J.]

//smita//

   

Top