Gujarat High Court Case Information System
Print
CR.MA/13614/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13614 of 2010
=========================================================
ASHUTOSH
NATVARLAL DESAI - Applicant(s)
Versus
AKBAR
B CHARNIWALA - MANAGING DIRECTOR OF ALVI COOPERATIVE & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR BS PATEL for Respondent(s) : 1 - 2.
PUBLIC
PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/04/2011
ORAL
ORDER
Learned
Advocate Mr. Ashish M. Dagli appearing for the Applicant states that
after filing of this application, as the period of 90 days expired,
a fresh order was passed, which is also challenged by the State by
way of filing application for cancellation of bail being Criminal
Misc. Application No. 3763 of 2011 and 3765 of 2011.
Learned
Advocate Mr. Ashish M. Dagli states that he would file appropriate
application and therefore the present Criminal Misc. Application No.
13614 of 2010 would also not survive as period of 90 days has been
over and there is a fresh order already passed.
In
the circumstances, the present application stands disposed of with
liberty to file fresh application. Rule is discharged.
(Rajesh
H. Shukla,J)
Jayanti*
Top