Gujarat High Court
Sureshbhai vs State on 31 March, 2010
Gujarat High Court Case Information System Print CR.MA/3013/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 3013 of 2010 In CRIMINAL MISC.APPLICATION No. 3710 of 2009 ========================================================= SURESHBHAI KHIMJIBHAI PAGHDAR - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR UTPAL M PANCHAL for Applicant(s) : 1, MR DEVANG VYAS, APP for Respondent(s) : 1, MR MAULIK G NANAVATI for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 31/03/2010 ORAL ORDER
The
applicant original petitioner seeks extension of stay which was
granted during the pendency of the criminal proceedings and which was
ordered to continue till 31.3.2010 while disposing of the proceedings
by order dated 25.2.2010.
Upon
perusal of the application and hearing the counsel for the applicant,
I see no justification in granting further extension. Five weeks time
was granted initially. Nothing is pointed out in the application to
suggest that such a period was not sufficient for taking appropriate
steps. Grounds stated do not make out a case for extension.
Application
is therefore, dismissed.
(Akil
Kureshi,J.)
(raghu)
Top