Gujarat High Court High Court

State vs Sureshchandra on 21 June, 2010

Gujarat High Court
State vs Sureshchandra on 21 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14336/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14336 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 5457 of 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SURESHCHANDRA
SHANTILAL SHAH & 2 - Respondent(s)
 

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

Mr.
Kartik Pandya, Additional Public Prosecutor, for the applicant 
HL
PATEL ADVOCATES for Respondent(s) : 1, 
None for Respondent(s) : 2
- 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/06/2010 

 

 
 
ORAL
ORDER

Considering
the facts and circumstances of the case, no case is made out to
vacate the interim relief granted earlier after hearing the parties.

This
application is rejected.

(ANANT
S. DAVE, J.)

(swamy)

   

Top