Gujarat High Court Case Information System
Print
CR.MA/7394/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7394 of 2010
=========================================================
CHITRAK
SATISHBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
SV
RAJU ASSOCIATES for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MS
ROMA I FIDELIS with Mr BB NAIK & YN OZA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/08/2010
ORAL
ORDER
1. Heard
the learned Senior advocate Mr YN Oza and Mr ND Nanavati appearing
for the parties. It has been brought to the notice of this Court that
an application being Criminal Misc. Application for re-calling of
the order passed in Special Criminal Application No. 1208/2010 is
pending before the Court of Hon’ble Mr. Justice R.R. Tripathi, and
therefore, this application is required to be placed before Hon’ble
Mr Justice R. R. Tripathi, because the present applicant is
respondent no. 2 in the said proceedings. Mr. ND Nanavati learned
Senior Counsel has strongly opposed and contended that this is a
regular bail application and it has no connection whatsoever with
the said proceedings.
2. I
have heard the learned advocates appearing for the parties and
perused the papers. Considering the facts and circumstances of the
case, this application is required to be placed before Hon’ble Mr
Justice R.R. Tripathi.
3. In
view of above, the Registry is directed to place this matter before
the Hon’ble Chief Justice for passing appropriate order for placing
this matter.
(Z.K.SAIYED,
J.)
mandora/
Top