Gujarat High Court
Saurabhbhai vs State on 5 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/303/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 303 of 2009
=============================================
SAURABHBHAI
KIRITBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MR
RAJESH R DEWAL for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR TS NANAVATI for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) :
3,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/05/2010
ORAL
ORDER
Having
heard learned advocate for the petitioner and considering the facts
and circumstances of the case and averments made in the FIR, issue
Rule.
Mr.U.A.Trivedi,
learned Additional Public Prosecutor, waives service of notice of
rule for respondent-State of Gujarat.
Interim
relief granted earlier to continue till final disposal of the
petition.
[Anant
S. Dave, J.]
*pvv
Top