Gujarat High Court High Court

Sunil vs State on 13 May, 2010

Gujarat High Court
Sunil vs State on 13 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5191/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5191 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 5192 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 5193 of 2010
 

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


 

SUNIL
NATH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
NAVIN K PAHWA for
Applicant(s) : 1, 
MR SHIVANG SHUKLA, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1 (IN CR.MA NOS.5191/2010 & 5193/2010) AND MR
KARTHIK PANDYA, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1
(IN CR.MA 5192/2010)   
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 13/05/2010 

 

 
 
COMMON
ORAL ORDER

Heard
the learned Advocate for the applicant.

At
this stage, no coercive action shall be taken against the
applicants, but it will be open for the investigating agency to
carry on the investigation and if necessary, documents in question
can be sent for examination of an expert. S.O. to 18th
June, 2010.

(Anant
S. Dave, J.)

Caroline

   

Top