Gujarat High Court
Shah vs State on 18 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1890/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1890 of 2010
=============================================
SHAH
KEYURBHAI HASMUKHBHAI THROUGH HIS POWER OF ATTORNEY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance :
MR
DP KINARIWALA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Notice
was issued on 03.03.2010 learned APP has not received any
information.
Considering
the facts and circumstances of the case and particularly when prima
facie cause of accident is due to bursting of tyre in which
applicant lost his wife and he suffered serious injuries and inquest
panchnama was also drawn, at this stage, ad-interim relief in terms
of para 6(C) till further orders.
S.O.
to 27.04.2010.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top