Gujarat High Court High Court

Stanley vs State on 9 July, 2010

Gujarat High Court
Stanley vs State on 9 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/353/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 353 of 2010
 

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


 

STANLEY
JACCOB, PROPRIETOR OF CARVAN ROADWAYS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

Notice
returnable on 30th July 2010.

On
condition that on or before returnable date the petitioner shall
deposit a sum of Rs.2,00,000/- (Rupees Two Lakhs only) before the
High Court, there shall be ad-interim relief in terms of Para-13(B).

Direct
service permitted.

(
AKIL KURESHI, J. )

kailash

   

Top