Gujarat High Court High Court

Ambarish vs Unknown on 26 August, 2011

Gujarat High Court
Ambarish vs Unknown on 26 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1582/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1582 of 2009
 

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


 

AMBARISH
SUNDERLAL KAPADIA - Appellant(s)
 

Versus
 

CENTRAL
BUREAU OF INVESTIGATION & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MR
MANISH J PATEL for
Appellant(s) : 1, 
MR YN RAVANI for Opponent(s) : 1, 
MR HL JANI,
LD. ADDL. PUBLIC PROSECUTOR for Opponent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 01/12/2010
 

ORAL
ORDER

Heard
Mr.Manish Patel, learned counsel for the appellant, Mr.Y.N. Ravani,
learned counsel for the opponent No.1 and Mr.H.L. Jani, learned
Additional Public Prosecutor appearing on behalf of opponent No.2.

It
is contended by Mr.Ravani that in Criminal Appeal No.2067 of 2010
arising out of SLP (Crl.) No.4179 of 2010, the Supreme Court of
India has passed the order and directed the High Court to dispose of
the present Criminal Appeal within a period six months from the date
of communication of this order. Mr.Ravani has also contended that
paper book is also required to be prepared.

Mr.Patel
contended that looking to the seriousness of the matter, matter may
be placed for hearing on 20th December 2010 and by that
time he will prepare the paper book.

Prayer
as prayed for by Mr.Patel is granted. The matter is adjourned to
20th December 2010.

(Z.

K. Saiyed, J)

Anup

   

Top