Gujarat High Court High Court

Paresh vs State on 20 April, 2010

Gujarat High Court
Paresh vs State on 20 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4801/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4801 of 2000
 

with


 


CRIMINAL
MISC.APPLICATION No. 5157 of 2000
 

	
with
 

CRIMINAL
MISC. APPLICATION NO.5158 of 2000
 

WITH
 


CRIMINAL
MISC.APPLICATION No. 5159 OF 2000
 

CRIMINAL
MISC.APPLICATION No. 5160 of 2000
 

with
 

CRIMINAL
MISC. APPLICATION NO. 5178 of 2000
 

To


 

CRIMINAL
MISC.APPLICATION No. 5181 of 2000 

 

In


 

CRIMINAL
MISC.APPLICATION No. 5179 of 2000
 

With


 

CRIMINAL
MISC.APPLICATION No. 5184 of 2000
 

In
 


CRIMINAL
MISC.APPLICATION No. 5179 of 2000
 

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


 

PARESH
LAXMIKANT VYAS & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 

 
Appearance
: 
MR KB
ANANDJIWALA for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
SK BUKHARI for Respondent(s) : 2, 
MR JR SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/04/2010 

 

ORAL
ORDER

(COMMON)

1. In
this group of matter, the challenge is to the order passed by the
learned Magistrate in exercise of powers under section 319 of the
Code of Criminal Procedure, 1973 by which the applicants are
arraigned as accused.

2. Since
the matters are pending since the year 2000, they are ordered to be
listed on the first Board at Sr. No.1. S.O to 22nd
April, 2010.

[ANANT
S. DAVE, J.]

msp

   

Top