Gujarat High Court High Court

Nilesh vs State on 19 March, 2009

Gujarat High Court
Nilesh vs State on 19 March, 2009
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1154120/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11541 of 2007
 

with


 

CRIMINAL
MISC.APPLICATION No. 11550 of 2007
 

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


 

NILESH
TEJABHAI PATEL & 1 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

===================================================== 
Appearance
in CR.MA.11541 of 2007 : 
MR MP
SHAH WITH MS.KRUTI M SHAH for the Applicants. MR M.R.MENGDEY, LEARNED
ADDITIONAL PUBLIC PROSECUTOR for Respondent No.1. 
DHARMESH D
NANAVATY for Respondent No.2. 
Appearance in CR.MA.11550 of 2007
: 
MP VIRAT G. POPAT for the Applicants. 

 

MR
M.R.MENGDEY, LEARNED ADDITIONAL PUBLIC PROSECUTOR for Respondent
No.1. 
DHARMESH D NANAVATY for Respondent
No.2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 19/03/2009 

 

ORAL
ORDER

1. When
these matters are called out twice, learned advocates appears on
behalf of the respective parties are absent.

2. Mr.D.A.Chaudhari,
learned advocate has appeared on behalf of Mr.Virat G.Popat, learned
advocate in the third round and has stated that in one of these
matters, Mr.S.V.Raju, learned senior advocate appears on behalf of
the petitioners and he is busy in another Court and, therefore, he
has requested to adjourn the matter.

3. There
is interim order operating against the respondent as to further
investigation. However, in the interest of justice, S.O. to 26th
March,2009. On that day, irrespective of sick note, leave note
and/or non-availability of the learned senior counsel, these matters
will be proceeded further. Interim relief, granted earlier, to
continue till then.

[M.R.SHAH,J]

*dipti

   

Top