Gujarat High Court
Shrivan vs State on 11 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1058920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10589 of 2008
=========================================================
SHRIVAN
KAIVAN SHETH (H.U.F.) "SAMYAK" - Applicant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================================
Appearance :
MR
RAJESH K SAVJANI for Applicant(s) : 1,
MS
FALGUNI PATEL APP for Respondent(s) : 1,
None for Respondent(s) :
2,4 - 8.
MS HETVI H SANCHETI for Respondent(s) : 3,
MR SN
THAKKAR for Respondent(s) :
9,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2008
ORAL
ORDER
By
way of the present application, the applicant has prayed to grant
permission to delete respondents Nos.5 to 9 from the cause title of
Special Criminal Application No.1099 of 2008.
Having
heard learned counsel for the parties and perusing the averments made
on oath by the applicant, this Application is allowed and prayer in
terms of para 3(A) is granted.
Accordingly,
this Criminal Misc. Application is allowed to the aforesaid extent
only.
(ANANT S. DAVE, J.)
*pvv
Top