Gujarat High Court Case Information System
Print
CR.MA/15494/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15494 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 487 of
2007
======================================
TABASUM
NAIMUDDIN MUNSHI - Applicant
Versus
NAIMUDDIN
AMINUDDIN MUNSHI & 1 - Respondents
======================================
Appearance
:
MR
KIRTIDEV R DAVE for the Applicant.
MR ASHUTOSH R BHATT for
Respondent(s) : 1,
MR K.P.RAWAL,APP for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/12/2010
ORAL
ORDER
1. Rule.
Mr.Ashutosh Bhatt, learned advocate waives service of notice of Rule
on behalf of respondent No.1 and Mr.K.P.Rawal, learned Additional
Public Prosecutor waives service of notice of Rule on behalf of
respondent No.2.
2. The
present application has been preferred by the applicant herein –
original respondent No.2 either to vacate the interim relief granted
by this Court vide order dated 02/05/2007 in Special Criminal
Application No.487/2007 or in the alternative to fix the main
petition for final hearing at the earliest.
3. In
the facts and circumstances of the case, Registry is directed to
notify the main petition being Special Criminal Application
No.487/2007 for final hearing on 7th February,2011.
With
this, the present application is disposed of. Rule is made absolute
to the aforesaid extent.
[M.R.SHAH,J]
*dipti
Top