Gujarat High Court High Court

Laljibhai vs Jikuben on 30 September, 2008

Gujarat High Court
Laljibhai vs Jikuben on 30 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12559/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12559 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 6 of 2008
 

 
 
=========================================================

 

LALJIBHAI
BHAGVANBHAI SINDHAV - Applicant(s)
 

Versus
 

JIKUBEN
LALJIBHAI SINDHAV & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRTIDEV R DAVE for
Applicant(s) : 1,MR RAHUL K DAVE for Applicant(s) : 1, 
None for
Respondent(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri R.C. Kodekar, learned APP, wavies service of notice of rule on
behalf of the respondent State.

Present
application is filed by the application original petitioner to
continue ad-interim relief granted in Special Criminal Application
No. 6 of 2008 vide order dated 3.1.2008 till further orders and final
disposal of the said Special Criminal Application.

Considering
the fact that the while admitting the main Special Criminal
Application ad-interim relief in terms of para 23(c) was granted,
which has been continued from time to time in Special Criminal
Application No. 6 of 2008 is ordered to be continued till 16.10.2008.
Registry is directed to notify the main Special Criminal Application
for hearing on 14.10.2008. Rule is made absolute. Registry is
directed to place the copy of this order in main Special Criminal
Application.

(M.R.SHAH,
J.)

kaushik.

   

Top