Gujarat High Court Case Information System
Print
CR.MA/13353/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13353 of 2011
In
CRIMINAL
MISC.APPLICATION No. 14832 of 2008
======================================
HARESHBHAI
DADABHAI VALA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
BIPIN BHATT for the Applicant.
MR LB DABHI, APP for Respondent
No.1.
MS MEDHA N.PANDYA FOR MS KRUTI SHAH for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/09/2011
ORAL
ORDER
1. Rule.
Mr.L.B.Dabhi, learned Additional Public Prosecutor waives service of
notice of Rule on behalf of respondent No.1 and Ms.Medha N. Pandya,
learned advocate appearing for Ms.Kruti Shah, learned advocate,
waives service of notice of Rule on behalf of respondent No.2.
2. The
present application has been preferred by the applicant –
original complainant for fixing early date of hearing of the main
Criminal Misc. Application No.14832 of 2008.
3. Having
heard learned advocates appearing on behalf of the respective parties
and considering the fact that investigation of the FIR has been
stayed, Registry is directed to notify the main Criminal
Misc.Application No.14832 of 2008 for final hearing on 12th
October,2011. Rule is made absolute accordingly.
[M.R.SHAH,J]
*dipti
Top