Gujarat High Court
========================================= vs Mr on 18 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/2875/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2875 of 2011
=========================================
SNEHALBHAI
RAMESHCHANDRA MEHTA & 4
Versus
STATE
OF GUJARAT & 1
=========================================
Appearance
:
MR. MRUGESH A BAROT for
Applicant(s) : 1 - 5.
MR.
VIVEK V BHAMARE for Applicant(s) : 1 - 5.
MR HL JANI APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/11/2011
ORAL
ORDER
NOTICE
to the respondents returnable on 15th
December 2011. Learned APP Mr.H. L. Jani waives service of notice
for the respondent No.1 – State. Ad-interim relief in terms of
paragraph No.25(B) is granted till then. Direct service is permitted.
[
RAJESH H.SHUKLA, J. ]
vijay
Top