Gujarat High Court
Yasheshbhai vs Jayantilal on 24 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/479120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4791 of 2008
=========================================================
YASHESHBHAI
RAJESHBHAI SHETH - Applicant(s)
Versus
JAYANTILAL
KHIMJIBHAI AGHERA & 1 - Respondent(s)
=========================================================
Appearance :
MR
TUSHAR L SHETH for Applicant(s) : 1,
NOTICE
SERVED for Respondent(s) : 1,
MR RC KODEKAR APP for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/07/2008
ORAL
ORDER
Heard
learned counsel for the applicant.
Rule.
Learned
APP, waives service of notice of rule for respondent-State of
Gujarat.
Ad
interim relief in terms of para 8(C) is granted till further
orders.
(ANANT S. DAVE, J.)
*pvv
Top