Gujarat High Court Case Information System
Print
CR.MA/13748/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13748 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12434 of 2010
=========================================
CHAUDHRI
BHEMABHAI KUVRABHAI - Applicant(s)
Versus
CHAUDHRI
KANJIBHAI KUBERBHAI & 2 - Respondent(s)
=========================================
Appearance
:
MR PJ
KANABAR for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
MR KP RAVAL,
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/12/2010
ORAL
ORDER
Present
application has been preferred by the applicant – original
respondent No.2 for vacating the interim relief granted by this Court
in main Criminal Miscellaneous Application No.12434/2010.
Considering the fact that even the interim relief has been confirmed
by the learned Single Judge after hearing the learned counsel
appearing on behalf of respondent No.2 – applicant herein,
there is no question of vacating the interim relief. However, in the
facts and circumstances of the case and with the consent of the
learned advocates appearing for respective parties, Registry is
directed to notify main Criminal Miscellaneous Application
No.12434/2010 for final hearing in the week commencing from 10th
January 2011.
With
this, present application is dismissed.
(M.R.
Shah, J.)
*menon
Top