Gujarat High Court
Vinitkumar vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/14192/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14192 of 2009
=========================================================
VINITKUMAR
NAVINCHANDRA SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1 - 3.
MS CM SHAH, APP for Respondent(s) : 1,
MR
MEHUL SHARAD SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/02/2010
ORAL
ORDER
Rule
returnable on 25th March 2010. Learned APP Ms.CM Shah
waives service of rule on behalf of respondent No.1 and learned
advocate Shri Mehul Sharad Shah waives service of rule on behalf of
respondent No.2. Ad interim relief to continue.
(Akil
Kureshi, J.)
(vjn)
Top