Gujarat High Court High Court

Vijay vs State on 25 October, 2010

Gujarat High Court
Vijay vs State on 25 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5307/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5307 of 2010
 

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

 

VIJAY
H MODI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1,MR MUKESH A PATEL for Applicant(s) : 1, 
MR. J.K.
SHAH, LEARNED PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR DHARMESH
V SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 25/10/2010 

 

 
 
ORAL
ORDER

1. Draft
Amendment is allowed.

2. Rule,
returnable on 6th December, 2010. To be heard with Special
Criminal Application No.15997/2008.

Interim
relief in terms of para-16(B) qua the present petitioner.

3. Counsel
for the respondent-State stated that the petitioner is absconding and
so shown in the charge-sheet. Learned counsel for the petitioner,
however submitted that that the petitioner is a practising Company
Secretary and has never absconded.

4. It
is clarified that despite stay, if the Investigating Agency requires
to interrogate the petitioner, it will be open for them to have so
and the petitioner shall cooperate with such interrogation. If the
petitioner is not available at the given address, it will be open for
the Investigating Agency to move the application before this Court
for modification of this order.

(Akil Kureshi, J.)

Safir*

   

Top