Gujarat High Court Case Information System
Print
R/CR.MA/7659/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7659 of 2011
================================================================
GHANSHYAMBHAI
MOTILAL PATEL....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MS
ARCHANA R ACHARYA as ADVOCATE for the Applicant(s) No. 1
MR
PARTHIV B SHAH as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/06/2011
ORAL
ORDER
Prima-facie, it
appears that there a is civil dispute relating to property from the
year 2000. Civil litigations are in progress and Civil Suits have
been preferred which are pending before the respective Civil Courts.
Even as per the FIR, the time of commission of offence is shown to be
between 30th June, 1994 to 6th October, 2008;
whereas, FIR is registered on 10th May, 2011.
Let Notice
be issued returnable on 29th
June, 2011.
Learned APP,
Mr.J.K.Shah, waives service of notice for and on behalf of respondent
No.1.
In the meantime,
further proceedings of FIR being C.R.No.I-9 of 2011 registered with
DCB Police Station, Vadodara city shall remain stayed so far as
present applicant is concerned, original accused No.1.
(J.B.PARDIWALA,
J.)
(ashish)
Page
2 of 1
Top