Gujarat High Court
State vs Vivek on 21 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/4889/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4889 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7572 of 2008
======================================
STATE
OF GUJARAT - Applicant(s)
Versus
VIVEK
PRAVINBHAI PAVAGADHI - CREDIT MANAGER & 4 - Respondent(s)
======================================
Appearance :
Mr.
Shivang Shukla,Additional Public Prosecutor, for the applicant
MR
CR ABICHANDANI for Respondent(s) : 1 - 4.
None for Respondent(s) :
5,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/06/2010
ORAL
ORDER
Considering
the facts and circumstances of the case, no case is made out to
vacate the interim relief granted earlier after hearing the parties
or to pass an order for fixing the main matter for an early final
hearing. However, it will be open to the concerned party to request
for fixing the matter for early final hearing after three months.
This
application is rejected.
(ANANT
S. DAVE, J.)
(swamy)
Top