Gujarat High Court
State vs Ketan on 27 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9942/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9942 of 2010
In
CRIMINAL
MISC.APPLICATION No. 3033 of
2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KETAN
INDUBHAI SHELAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK G. NANAVATI, ASST. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
MR NITIN M AMIN for Respondent(s) : 1,
MR
SHAKEEL A QURESHI for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/08/2010
ORAL
ORDER
Considering
the fact that the quashing petition is pending since 2008 and the
stay is also granted, it is ordered that the main matter being
CRIMINAL MISCELLANEOUS APPLICATION No.
3033 of 2008
be posted for hearing on 17th
SEPTEMBER, 2010.
This
application is disposed of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top