Gujarat High Court
Kamlesh vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/578820/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5788 of 2009
In
CRIMINAL
REVISION APPLICATION No. 775 of 2008
With
CRIMINAL
MISC.APPLICATION No. 5797 of 2009
In
CRIMINAL
REVISION APPLICATION No. 774 of 2008
=====================================================
KAMLESH
SHANTILAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance :
M/S
THAKKAR ASSOC. for Applicant(s) : 1,
MS TRUSHA PATEL ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1,(CR.MA 5788 OF 2009)
MS
MINI NAIR ADDITONAL PUBIC PROSECUTOR FOR RESPONDENT : 1 (CR.MA 5797
of 2009)
MR YN RAVANI for Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/05/2009
ORAL
ORDER
Rule
is issued by this Court (Coram : H.B. Antani, J.) vide order dated
17.1.2009.
Heard
the learned advocate for the applicants.
If
an application is moved by the present applicants before the learned
Special Judge, the Court will consider it and adjourn the matter.
Criminal Revision Appeal No.775 of 2008 and 774 of 2008 is fixed for
final hearing on 30.6.2009 in first board.
Hence,
these Misc. Civil Applications are disposed of. Direct service is
permitted.
(M.D.
SHAH, J.)
ynvays
Top