Gujarat High Court High Court

Gautam vs State on 12 August, 2010

Gujarat High Court
Gautam vs State on 12 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8968/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8968 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 8970 of 2009
 

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

 

GAUTAM
PARIKH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIKRAM J THAKOR for
Applicant(s) : 1 - 3. 
MR KP RAWAL, APP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 04/12/2009 

 

 
 
ORAL
ORDER

Only
on the ground that charge-sheet has now been filed, charge having
been framed and trial has commenced, without expressing any opinion
on the contention of the petitioners, this petition is not
entertained leaving all the defences open to be adjudicated by the
trial Court at the time of disposing of the trial.

The
petition stands disposed of accordingly . Notice is discharged.

(Akil
Kureshi,J.)

(raghu)

   

Top