Gujarat High Court Case Information System
Print
SCR.A/705/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 705 of 2004
=========================================================
MADHAVDAS
@ MADHUBHAI RANCHHODDAS ASAR & 8 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Applicant(s) : 1 - 9.
MR UA TRIVEDI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,
MR
JASWANT K SHAH for Respondent(s) : 3,
MR NIRAV C THAKKAR for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/08/2010
ORAL
ORDER
Even
after being repeatedly asked, learned counsel Mr.H.N.Joshi, appearing
for M/s.Thakkar Associates, stated that no order of ad-interim relief
is granted or continuing in this matter and the hearing needs to be
adjourned on account of sick-note of learned counsel Mr.Nirav
C.Thakker. He had earlier requested for adjournment on the ground of
his own inconvenience. He has also stated and insisted that trial in
Sessions Case No.188 of 1993 is still not over. Under the
circumstances, hearing is adjourned at the request made on behalf of
the petitioner, with the clarification that no interim relief is
operating pursuant to any of the previous orders and if it has
operated so far, such interim relief is vacated. Hearing is adjourned
to 13.09.2010.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top