Gujarat High Court High Court

====================================== vs Mr Rc Kodekar on 23 October, 2008

Gujarat High Court
====================================== vs Mr Rc Kodekar on 23 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13824/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13824 of 2008
 

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

JITENDRABHAI
G JANI AND OTHERS 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
MR YOGESH LAKHANI, Senior Advocate with MR
PRAVIN GONDALIYA for Applicants. 
MR RC KODEKAR, APP for Respondent
No.1. 
None for Respondent
No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 23/10/2008 

 

ORAL
ORDER

Notice
for final disposal returnable on 1st December 2008.
Learned APP waives service for respondent no.1. It was submitted by
learned Senior Advocate, Mr.Lakhani that in view of major legal issue
being posed before this Court and the matter being fixed for final
disposal, it may be appropriate for the trial Court not to insist
upon personal presence of any of the accused in the trial Court. He
further submitted that appropriate applications are already made or
will be made for the purpose of exemption, which may be expeditiously
decided so as to avoid unnecessary harassment and expenses to the
parties. It is needless to observe that in view of decision of this
Court in Probir Ghosh and others v. State of Gujarat and
another [1995 Cri.L.J. 2883] trial Court would make
appropriate orders on such application at the earlier opportunity.

(D.H.Waghela,
J.)

*malek

   

Top