Gujarat High Court
Ravindrakumar vs State on 25 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1037220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10372 of 2008
============================================
RAVINDRAKUMAR
BAGRANGLAL BAJAJ - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
HL PATEL
ADVOCATES for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2008
ORAL
ORDER
Heard
Shri Asim Pandya, learned advocate, for the applicant.
Though
served, no one appears for respondent No.2.
Shri
Pandya, learned advocate, for the applicant submits that as ordered
on 6.8.2008, the amount of Rs. 10,000/- is deposited.
Rule.
Ad-interim
relief granted earlier in terms of para 10(C) to continue till
further order.
However,
matter is to be listed on board on 8th October, 2008.
[ANANT
S. DAVE, J.]
//smita//
Top