Gujarat High Court Case Information System
Print
CR.MA/649/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 649 of
2007
=========================================================
AFZALSHAH
AKBARSHAH KADRI & 9 - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Applicant(s) : 1 - 10.
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
UTPAL M PANCHAL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/09/2010
ORAL
ORDER
1. The
learned Counsel for the petitioners does not press this petition,
keeping all the contentions open, to be raised at an appropriate
stage, before the competent Court. He, however, submitted that the
stay, which is operating since the year 2007, be continued for a
period of one week.
2. Since,
no serious objection is raised on behalf of the complainant, such
request is accepted.
3. This
petition stands disposed of, as not pressed. The earlier direction,
however, shall continue till 1ST
OCTOBER, 2010. It is clarified that this shall have no
bearing on the ANTICIPATORY / REGULAR BAIL,
that the petitioners may file.
(AKIL
KURESHI, J.)
Umesh/
Top