Gujarat High Court High Court

Shah vs State on 27 April, 2010

Gujarat High Court
Shah vs State on 27 April, 2010
Author: Anant S. Dave,&Nbsp;
   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, 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/04/2010 

 

ORAL
ORDER

Heard
learned advocates appearing for the parties.

Rule.

Ad-interim
relief granted earlier to continue as interim relief till final
disposal of the application.

[ANANT
S. DAVE, J.]

//smita//

   

Top