Gujarat High Court High Court

Special vs State on 17 February, 2010

Gujarat High Court
Special vs State on 17 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1477/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1477 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2639 of 2009
 

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

 

SPECIAL
INVESTIGATION TEAM - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAYKUMAR CHOKSI for
Applicant(s) : 1,MR VAIBHAV A VYAS for Applicant(s) : 1, 
MR JM
PANCHAL SPECIAL PUBLIC PROSECUTOR for MR KJ PANCHAL ADDL.SPECIAL PP
FOR Respondent(s) : 1, 
MR RAJESH K SAVJANI for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 17/02/2010  
 
ORAL ORDER

Rule.

Mr.K.J.Panchal, learned Additional Special Public Prosecutor waives
service of notice of Rule on behalf of State-respondent No.1,
Mr.Rajesh K Savjani learned advocate waives service of notice of
Rule on behalf of respondent Nos.2 to 6. Having considered the facts
and circumstances of the case, the present application is taken up
for hearing today.

Heard
the learned counsel for their respective parties.

Considering
the submissions made by learned counsel, the prayer as set out in
Para:-5(A) is granted and the applicant is permitted to be joined as
applicant no.2 in the main matter.

With
the above observation, present application is allowed. Rule is made
absolute to the aforesaid extent. Direct Service is permitted.

Main
matter to be listed for hearing on 23.2.2010.

(H.B.ANTANI,
J.)

Amit/-

   

Top