Gujarat High Court Case Information System
Print
CR.MA/8008/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8008 of 2008
=========================================
HARIBHAI
KALABHAI SANGANI & 7 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
HARSHIT S TOLIA for Applicant(s) : 1 - 8.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 25/06/2008
ORAL
ORDER
1. Heard
Mr. Harshit Tolia, learned advocate for the applicants.
2. The
learned advocate for the applicants has drawn the attention of the
Court to the allegations made in the complaint, to point out that the
provisions of section 295 cannot be said to be in any manner
attracted.
3. Considering
the submissions advanced by the learned advocate for the
applicants as well as looking to the allegations made in the
complaint, issue Notice returnable on 31st July, 2008. By
way of ad interim relief, further proceedings pursuant to the
complaint registered vide Inquiry Case No.48 of 2006 pending in the
Court of the learned Chief Judicial Magistrate, Jungadh are hereby
stayed.
4. Mrs.
M.L. Shah, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.
5. The
applicants are permitted to take a packet of writ to be served to the
concerned Court.
(HARSHA
DEVANI, J.)
shekhar/-
Top