Gujarat High Court Case Information System
Print
CR.MA/14011/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14011 of 2011
=======================================================
SUNIL
VYAS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
PM THAKKAR, Sr. Adv. with MR
DAIFRAZ HAVEWALLA for Applicant : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/10/2011
ORAL
ORDER
Heard
learned Sr. Counsel, Mr.P.M. Thakkar appearing with learned counsel,
Mr.Daifraz Havewalla for the applicants.
Learned
Sr. Counsel, Mr.Thakkar has stated that the present application is
covered in view of the ratio laid down by the judgment of the Hon’ble
Apex Court in case of Aneeta hada V/s M/s. Godfather Travels &
Tours Pvt. Ltd., reported in AIR 2008 SC (Supp) 1849.
In
the circumstances, issue notice to the respondents returnable on 10 th
November, 2011. Learned A.P.P., Mr.K.P. Raval waives service
of notice for respondent no.1-State of Gujarat.
Ad-interim
relief in terms of Para No.7(C) till then.
(RAJESH
H.SHUKLA, J.)
/patil
Top