Gujarat High Court Case Information System
Print
CR.MA/6763/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6763 of 2004
In
CRIMINAL
MISC.APPLICATION No. 6763 of 2004
In
CRIMINAL MISC.APPLICATION No. 6763 of 2004
With
CRIMINAL
MISC.APPLICATION No. 8089 of 2006
=========================================================
BABUBHAI
SHIVLAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,MRS RANJAN B PATEL for Applicant(s) : 1,
MR KC
SHAH, ADDL. UBLIC PROSECUTOR for Respondent(s) : 1,
MR DHARMESH V
SHAH for Respondent(s) : 2,
MR RAJESHWAR J DAVE for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 06/10/2006
ORAL
ORDER
Affidavit-in-reply
with annexures tendered today by ld. Counsel Mr. Dharmesh Shah for
the respondent No.2 Bank, is taken on record.
During
the course of discussion that has taken place today while hearing
Cri.Misc. Application No. 6763/2004, the Court is of the view that
let both these Cri.Misc. Applications may receive consideration by
some other Bench. So, not before this Bench. Registry is directed to
place this matter at the earliest before the Hon’ble Chief Justice
for obtaining appropriate orders for placing these matters before
another Bench. Since the interim relief granted earlier expires
today, the Registry shall see that both these matters are listed
before another Bench at the earliest and preferably tomorrow or at
least on Monday i.e. on 09.10.2006. So, till that period, interim
relief/protection granted shall be treated as extended.
[
C.K.BUCH, J ]
*rawal
Top