Gujarat High Court High Court

State vs Dalpatbhai on 8 September, 2008

Gujarat High Court
State vs Dalpatbhai on 8 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11346/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11346 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 9334 of 2005
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

DALPATBHAI
MANCHHUBHAI PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.R.C.KODEKAR,
ADDL. PUBLIC PROSECUTOR for
Applicant(s) : 1, 
MR AD SHAH for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

Present
application is filed by the State of Gujarat for an appropriate order
to vacate the ad-interim relief granted in Criminal Misc. Application
No.9334 of 2005.

Considering
the fact that the main application itself is coming upon on board on
24/09/2008, present application is not entertained at this stage.
However, the registry is directed to notify the said Criminal Misc.
Application No.9334 of 2005 on final hearing on admission board.

With
this the present application is disposed of.

(M.R.SHAH,
J.)

sompura

   

Top