Gujarat High Court High Court

State vs Gurusevksingh on 6 April, 2010

Gujarat High Court
State vs Gurusevksingh on 6 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/507/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 507 of 2010
 

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

STATE
OF GUJARAT (FOR & ON BEHALF OF DY FOREST CONSERVATOR) & 1 -
Applicant(s)
 

Versus
 

GURUSEVKSINGH
MOHANSINGH C/O BALJITSINGH & COMPANY - Respondent(s)
 

======================================
 
Appearance :
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for the
applicant 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
ORAL
ORDER

Heard
the learned APP for the applicants.

Considering
the facts and circumstances of the case and on perusal of the orders
of the competent authority and the appellate authority, I am inclined
to admit the matter.

Rule.

Ad-interim
relief in terms of paragraph 8(c).

Notice
as to interim relief returnable on 4.5.2010.

(ANANT
S. DAVE, J.)

(swamy)

   

Top