Gujarat High Court Case Information System
Print
CR.MA/14379/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14379 of 2011
=========================================================
BHARAT
S CHOLERA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
VD NANAVATI for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/10/2011
ORAL
ORDER
By
filing speaking to minutes, learned advocate, Mr.Saurabh Mehta for
Mrs.V.D.Nanavati for the applicant has stated that instead of
passing order of issuance of notice and granting of ad-interim
relief in Cri.Misc.Appln.No.14379 of 2011, order has been
inadvertently passed in Cri.Misc.Appln.No.14437 of 2011. It is
further stated that Cri.Misc.Appln.No.14437 of 2011 was simply
adjourned to 19-10-2011. It is therefore requested that order of
issuance of notice and granting ad-interim relief may be passed in
Cri.Misc.Appln.No.14379 of 2011.
It
is true that instead of passing order of issuance of notice and
granting ad-interim relief in Cri.Misc.Appln.No.14379 of 2011, this
Court has inadvertently passed order in Cri.Misc.Appln.No.14437 of
2011. In view of the above, aforesaid order has to be replaced in
Cri.Misc.Appln.No.14379 of 2011.
Under
the circumstances, order dated 14-10-2011 passed in
Cri.Misc.Appln.No.14379 of 2011 of simply adjourning the matter is
recalled and following order is passed in Cri.Misc.Appln.No.14379 of
2011:
Notice
to the Respondents returnable
on 15.11.2011.
Learned APP
Mr.H.L.Jani waives service of Notice for Respondent No.1-State of
Gujarat.
Ad interim
relief in terms of paragraph 10(B) is granted till then.
Respondent
No.2 is permitted to be served by direct service today.
Office
to issue a fresh writ accordingly.
This
note for speaking to minutes stands allowed accordingly.
(M.D.SHAH,J.)
radhan
Top