Gujarat High Court High Court

Hasmukhlal vs State on 11 July, 2011

Gujarat High Court
Hasmukhlal vs State on 11 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6696/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6696 of 2011
 

=========================================================

 

HASMUKHLAL
LALJIBHAI SONI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 4. 
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR NIRZAR S DESAI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/07/2011 

 

ORAL ORDER

RULE.

Mr.KP Raval, learned Additional Public Prosecutor waives the service
of notice on behalf of the respondent No.1 and Mr.Nirzar Desai,
learned advocate waives the service of notice on behalf of the
respondent No.2.

There
shall be Ad-Interim Relief in terms of para 15(C) QUA petitioners
only.

It
is reported that another quashing petition being Criminal
Misc.Application No. 6803 of 2011 has been preferred by the
co-accused, which is coming up for hearing before the another
learned Single Judge. Therefore, registry is directed to place
present petition and Criminal Misc.Application No.6803
of 2011 before one Court for hearing, so as to avoid conflicting
orders, after obtaining appropriate order from Hon’ble the Chief
Justice.

[M.R.

SHAH, J.]

rafik

   

Top