Gujarat High Court
Jiva vs State on 4 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6083/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6083 of 2011
=========================================================
JIVA
GOVIND VADHER & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HM PRACHCHHAK for
Applicant(s) : 1 - 3.
MR LB DABHI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/05/2011
ORAL
ORDER
Mr.Prachchhak,
learned advocate for the applicants, has submitted that at this
stage, since the chargesheet is not filed, he is not pressing the
application in respect of the applicant nos.2 and 3. He has requested
that the application qua the applicant no.1-Jiva Govind Vadher, who
is father-in-law, be considered at this stage. So as to examine the
case as regards as the applicant no.1, it is necessary to take into
account the statement given by Mr.Hematbhai Bababhai Chudasma and
Mr.Mukesh Bababhai and others. So as to enable Mr.Dabhi, learned APP,
to provide the record, Rule
returnable on 10.05.2011 qua the applicant no.1.
(K.M.
Thaker, J.)
rakesh/
Top