Gujarat High Court Case Information System
Print
CR.MA/4883/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4883 of 2010
In
CRIMINAL
MISC.APPLICATION No. 2621 of 2003
In
CRIMINAL MISC.APPLICATION No. 2621 of 2003
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
YATIN
NARENDRABHAI OZA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HL JANI, APP for Applicant(s) : 1,
MR BM MANGUKIYA for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/06/2010
ORAL
ORDER
Rule.
Learned advocate Mr.Mangukiya waives the service of Rule on behalf of
respondent No.1-orig.accused.
2. The
present application has been filed by the applicant State for
vacating the interim relief granted in Misc.Criminal Application
No.2621 of 2003 vide order dated 13.9.2004 (Coram: C.K.Buch, J.).
3. Heard
learned advocate Mr.Mangukiya appearing for respondent
No.1-orig.accused. He submitted that the order has been passed after
bi-parte hearing. Learned APP Mr.Jani stated that after initial
hearing, a further stay has been granted and therefore, the main
matter may be heard.
4. Therefore,
without any interim order, this Application itself is ordered to be
placed along with the main Criminal Misc.Application No.2621 of 2003
for hearing on 9.7.2010.
(Rajesh
H. Shukla,J.)
Sreeram.
Top