Gujarat High Court Case Information System
Print
CR.MA/9628/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9628 of 2011
=========================================================
ASIM
NIRANJAN CHAKRABORTY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM THAKKAR for MR NAVIN K PAHWA
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/07/2011
ORAL
ORDER
Mr
PM Thakkar learned Senior Counsel appearing with Mr. Navin K. Pahwa
for the applicant, submitted that the application of the present
applicant may be placed before and heard by the same Court where
the Criminal Misc. Application No. 3934/2011, came to be decided,
since the applicant has allegedly abetted the accused in said case
and present case arises from the same CR number, i.e., CR No.
I-9/2010, which was the subject matter in said Criminal Misc.
Application No. 3934/2011.
Similar
request is made by learned Counsel Mr. AD Shah in Criminal Misc.
Application No. 5522/2011.
In
view of the said request, office is directed to place the matter
before Honourable The Chief Justice for appropriate order for
placing the matter.
[K.M.
THAKER, J.]
mandora/
Top