Gujarat High Court
Vasantbhai vs State on 1 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/141520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1415 of 2008
=========================================================
VASANTBHAI
A KAKKAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PRADEEP PATEL for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/08/2008
ORAL
ORDER
Heard
learned counsel for the parties.
Rule.
Ad
interim relief in terms of para 10(c) is granted till further orders.
(ANANT S. DAVE, J.)
*pvv
Top