Gujarat High Court Case Information System Print CR.MA/8383/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8383 of 2008 ========================================== KANTIBHAI KHUSHALBHAI PATEL & 2 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================= Appearance : MR VIMAL A PUROHIT for Applicant(s) : 1 - 3. MRS.ML SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================== CORAM : HONOURABLE MS.JUSTICE H.N.DEVANI Date : 30/06/2008 ORAL ORDER
Mr.Vimal
Purohit, learned advocate for the petitioner has tendered draft
amendment. The same is granted. Amendment to be carried out
forthwith.
Heard
Mr.Vimal Purohit, learned advocate for the petitioner.
The
learned advocate for the petitioner has drawn the attention of the
Court to the judgement and order dated 31st March, 2008
passed by this Court in Criminal Miscellaneous Application No.1673
of 2008 and Criminal Miscellaneous Application No.1684 of 2008,
wherein this Court has, in the case of similarly situated
co-accused, allowed the petition by quashing the complaint in
question.
Having
regard to the submissions advanced by the learned advocate for the
petitioner, issue Rule returnable on 15th July,
2008. By way of ad-interim relief, further proceedings pursuant to
Criminal Complaint registered vide Katargam Police Station, Surat
City I ? C.R. No.46 of 2008, is hereby stayed.
Mrs.M.L.Shah,
learned Additional Public Prosecutor waives service of notice on
behalf of the respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
[HARSHA
DEVANI, J.]
parmar*
Top