Gujarat High Court High Court

Samdhiyala vs State on 21 December, 2010

Gujarat High Court
Samdhiyala vs State on 21 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2560/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2560 of 2010
 

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


 

SAMDHIYALA
PANJARAPOLE - THRO' BRIJESH HIMMATLAL SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HEMANT B RAVAL for
Petitioner(s) : 1, 
MR LR POOJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/12/2010 

 

 
 
ORAL
ORDER

NOTICE
returnable on 11/01/2011. Shri
L.R. Poojari, learned APP waives service of notice on behalf of
respondent no. 1. In the meantime, ad-interim relief in terms of
paragraph 12(B) is granted.

Direct
service is permitted today.

(M.R.

SHAH, J.)

siji

   

Top