Gujarat High Court High Court

====================================== vs None on 18 March, 2009

Gujarat High Court
====================================== vs None on 18 March, 2009
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/14220/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 142 of 2009
 

 
======================================
 

SHAH
KIRAN UMESHBHAI 

 

Versus
 

SHAH
UMESHBHAI BHAGWANDAS AND ANOTHER
 

====================================== 
Appearance
: 
MS SD RAMI for Applicant. 
None
for Respondent No.1. 
MR MAULIK NANAVATI, APP for Respondent
No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 18/03/2009 

 

ORAL
ORDER

Rule
returnable on 20th April 2009. Ad-interim relief in terms
of paragraph 4 (d) in the meantime. Learned APP waives service for
respondent no.2.

(D.H.Waghela,
J.)

*malek

   

Top