Gujarat High Court
Vaghjibhai vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/866/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 866 of 2011
=========================================
VAGHJIBHAI
BHAYABHAI BHARVAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SHAKTI S JADEJA for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/04/2011
ORAL
ORDER
Notice
and Notice as to
interim relief returnable on 13.05.2011. Mr.L.R.Poojari, learned APP
waives service of notice on behalf of respondent no.1 – State.
Meanwhile
interim relief in terms of para 17(B) is granted qua present
applicant only (original accused no.2). Direct service is permitted.
[M.D.Shah,
J.]
satish
Top