Gujarat High Court
S vs Dineshbhai on 12 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/15183/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15183 of 2010
=========================================
S
RANGANATHA PERUMAL - Applicant(s)
Versus
DINESHBHAI
GOKALDAS BHIMANI,AUTHORIZED MANAGER OF KINNARI & 1 -
Respondent(s)
=========================================
Appearance :
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
NOTICE
SERVED for Respondent(s) : 1,
MR LR POOJARI, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/05/2011
ORAL
ORDER
Though
notice is served, respondent no.1 is not present nor is represented
by any advocate.
Heard
Mr.Dave, learned Advocate for the applicant. Rule. Interim
relief in terms of para -9(C). Mr.L.R.Poojari, learned APP waives
service of rule on behalf of respondent no.2 – State.
[M.D.Shah,
J.]
satish
Top