Gujarat High Court High Court

====================================== vs Mr Maulik Nanavati on 18 March, 2009

Gujarat High Court
====================================== vs Mr Maulik Nanavati on 18 March, 2009
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3037/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3037 of 2009
 

In


 

CRIMINAL
REVISION APPLICATION No. 131 of 2009
 

With


 

CRIMINAL
REVISION APPLICATION No. 131 of 2009
 

 
======================================


 

ASHOKKUMAR
RAMNIKLAL GANDHI 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
MS SNEHA A JOSHI for
Applicant. 
MR MAULIK NANAVATI, APP for Respondent No.1. 
None
for Respondent No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 18/03/2009 

 

ORAL
ORDER

Without
prejudice to the rights and contentions, the petitioner proposed to
file Misc. Application in the proceedings pending before this Court
as Special Criminal Application No.613 of 2008. Permission being
granted, the petition is disposed as withdrawn with liberty to file
appropriate Misc. Application in the pending proceedings. Since the
Misc. Application for condonation of delay is hereby disposed as
withdrawn, the main Criminal Revision Application No.131 of 2009 also
cannot survive, and hence it also stands disposed.

(D.H.Waghela,
J.)

*malek

   

Top