Gujarat High Court Case Information System
Print
CR.MA/1349120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13491 of 2008
==========================================
NAGINBHAI
RATILAL MALI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==========================================
Appearance :
MR
KIRAN R JANI for Applicant(s) : 1,
MR MAULIK G
NANAVTI, APP for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/11/2008
ORAL
ORDER
Shri
Maulik G. Nanavati, learned APP has pointed out that other accused
have preferred Criminal Miscellaneous Application No. 13676/2008,
which is before another Court and the present application is by
another co accused before this Court, after submission of the
chargesheet. It is submitted by him that the respective co accused
are taking contrary stand and, therefore, it appears to this Court
that both the applications i.e. Criminal Miscellaneous Application
No. 13676/2008 as well as the present application is required to be
heard together by one Bench so as to avoid conflicting orders and/or
taking different stand. Hence, S.O. to 12th December,
2008. In the meantime, office to obtain appropriate order form
Hon’ble the Chief Justice for placing both the applications together
and to be heard together by one Court.
(M.R.
SHAH, J.)
siji
Top