Gujarat High Court High Court

State vs Nirmal on 27 August, 2010

Gujarat High Court
State vs Nirmal on 27 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9939/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9939 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 6361 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 9943 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 8125 of
2008 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NIRMAL
RAMESHCHANDRA GUPTA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MANISHA L SHAH, ASST. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
MR DAIFRAZ HAVEWALLA for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3,
 

 CRIMINAL
MISC.APPLICATION No. 9943 of 2010
 

Appearance
: 
MS
MANISHA L SHAH, ASST. PUBLIC PROSECUTOR for Applicant(s) : 1, 
MR
ASPI M KAPADIA for Respondent(s) : 1. 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 27/08/2010 

 

ORAL
ORDER

Considering
the fact that the quashing petitions are pending since 2008 and the
stay is also granted, in each petition, it is ordered that the main
matters, being CRIMINAL
MISCELLANEOUS APPLICATION No. 6361 of 2008
and
CRIMINAL
MISCELLANEOUS APPLICATION No. 8125 of 2008 be
posted for hearing on 1st
OCTOBER,
2010.

These
applications are disposed of, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top