Gujarat High Court Case Information System
Print
CR.MA/12559/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12559 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 6 of 2008
=========================================================
LALJIBHAI
BHAGVANBHAI SINDHAV - Applicant(s)
Versus
JIKUBEN
LALJIBHAI SINDHAV & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KIRTIDEV R DAVE for
Applicant(s) : 1,MR RAHUL K DAVE for Applicant(s) : 1,
None for
Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/09/2008
ORAL
ORDER
Rule.
Shri R.C. Kodekar, learned APP, wavies service of notice of rule on
behalf of the respondent State.
Present
application is filed by the application original petitioner to
continue ad-interim relief granted in Special Criminal Application
No. 6 of 2008 vide order dated 3.1.2008 till further orders and final
disposal of the said Special Criminal Application.
Considering
the fact that the while admitting the main Special Criminal
Application ad-interim relief in terms of para 23(c) was granted,
which has been continued from time to time in Special Criminal
Application No. 6 of 2008 is ordered to be continued till 16.10.2008.
Registry is directed to notify the main Special Criminal Application
for hearing on 14.10.2008. Rule is made absolute. Registry is
directed to place the copy of this order in main Special Criminal
Application.
(M.R.SHAH,
J.)
kaushik.
Top