Gujarat High Court
Vasuben vs State on 9 May, 2011
Gujarat High Court Case Information System Print CR.MA/4212/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 4212 of 2010 ========================================================= VASUBEN WD/O CHANDUBHAI MAGANBHAI PATEL, THRO' P O A HOLDER & 5 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR CHETAN K PANDYA for Applicant(s) : 1 - 6. MS CM SHAH, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, MRDILIPLKANOJIYA for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/05/2011 ORAL ORDER
In
view of the fact that matter is subjudice before the Honourable Apex
Court considering the fact that another matter of a co-accused in the
same CR is pending before the Honourable Apex Court, it shall not be
appropriate to pass any further orders in the present matter. This
application stands disposed of accordingly. It is however made clear
that the applicants can revive this application/approach this court
after the matter is decided by the Honourable Apex Court. Rule is
discharged.
(K.S.
JHAVERI, J.)
Divya//
Top