R/CR.MA/13685/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
FIR/ORDER) NO. 13685 of 2014
================================================================
SANTOSHSINH NARENDRASINH CHAUHAN....Applicant(s)
Versus
STATE OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR SANJAY PRAJAPATI, ADVOCATE for the Applicant(s) No. 1
MR SM DERASARI, ADVOCATE for the Applicant(s) No. 1
MR ALKESH SHAH, APP. for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE MR.JUSTICE R.M.CHHAYA
Date : 30/09/2014
ORAL ORDER
Mr.Alkesh Shah, learned Additional Public Prosecutor
states that charge-sheet is filed. Mr. Shah also
relied upon the statement of co-accused. No other
evidence is there to link the present applicant.
There is no prima facie evidence, hence this matter
requires consideration. Rule. Interim relief in
terms of paragraph 10(C) till final hearing and
disposal of this application.
Sd/-
(R.M.CHHAYA, J.)
M M BHATT
Page 1 of 1