Gujarat High Court Case Information System
Print
CR.RA/99/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 99 of 2006
====================================================
RAMESHBHAI
HARGOVINDBHAI JOSHI
Versus
STATE
OF GUJARAT & ANR
====================================================
Appearance
:
MR
ND NANAVATI FOR MR BC DAVE for
Applicant
MR KC SHAH APP for Respondent No.1
None for
Respondents No.2-8
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
Date
: 13/02/2006
ORAL
ORDER
Heard
learned senior counsel Mr.N.D.Nanvati for the applicant.
RULE
returnable on 2nd March, 2006. Learned APP
Mr.K.C.Shah waives service of rule on behalf of the respondent No.1
? State of Gujarat.
Though
some of the accused i.e. respondents No.2, 3 and 7 of this Criminal
Revision Application are under trial prisoners, it would be in the
interest of justice that the trial Court in both the sessions case
may not proceed and this matter be heard peremptorily.
In
view of the above, the learned Sessions Judge i.e. Fast Track Court,
Surat before whom the Sessions Case No.135 of 2005, Sessions Case
No.203 of 2005 and Sessions Case No.22 of 2005 are pending, is
directed not to proceed in this three Sessions Cases till 2nd
March, 2006. Direct service to the trial Court is permitted.
[J.
R. VORA,J.]
vijay
Top