Gujarat High Court High Court

Mr. P.K.Jani vs Mr. P.C.Kavina on 23 September, 2011

Gujarat High Court
Mr. P.K.Jani vs Mr. P.C.Kavina on 23 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2101/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2101 of 2011
 

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


 

SANJIV
RAJENDRA BHATT - IPS 

 

Versus
 

STATE
OF GUJARAT & 1 

 

=========================================
 
Appearance : 
MR
IH SYED for Petitioner(s) : 1, 
MR. P.K.JANI, PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR. P.C.KAVINA, LD. SENIOR COUNSEL WIT MR
APURVA R KAPADIA for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/09/2011 

 

 
ORAL
ORDER

As
the hearing of this Petition has not concluded and a request is made
by learned Advocate Mr. I.H.Syed for the Petitioner that he has some
difficulty and he is attending the matter at Delhi High Court, the
matter is adjourned to 27th September, 2011. However,
learned Advocate Mr. Syed has requested that the matter before the
Sessions Court is kept for framing the charge and therefore the same
may be postponed.

However,
learned Public Prosecutor Mr. P.K.Jani for Respondent No.1-State of
Gujarat has strongly objected giving details of the entire matter as
there is another Application, which is pending and therefore it
should not be stalled.

Learned
Senior Counsel Mr. P.C.Kavina appearing with learned Advocate Mr.
Apurva Kapadia for Respondent No.2-Original Complainant has also
strongly objected stating that the complainant should not be made to
suffer in this fight or the litigation after 21 years.

However,
considering the fact that the matter is part heard and with
assurance of all the learned Counsels, the matter is posted for 27th
September, 2011 in the second sitting with a clear understanding and
assurance that the arguments will be concluded on that day.

It
is in these circumstances, it is directed that the Sessions Case
No.35 of 2001 before the Sessions Court at Jam Khambhaliya may not
be proceeded regarding framing of the charge upto 30th
September, 2011.

The
Registrar General is requested to convey by Fax or any other mode
about this order for postponement of framing of charge in the
aforesaid Sessions Case No.35 of 2001 to the Sessions Court at Jam
Khambhaliya.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top