Gujarat High Court High Court

Naginbhai vs State on 6 May, 2011

Gujarat High Court
Naginbhai vs State on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1349120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13491 of 2008
 

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


 

NAGINBHAI
RATILAL MALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==========================================
Appearance : 
MR
KIRAN R JANI for Applicant(s) : 1, 
MR MAULIK G
NANAVTI, APP for Respondent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/11/2008 

 

ORAL
ORDER

Shri
Maulik G. Nanavati, learned APP has pointed out that other accused
have preferred Criminal Miscellaneous Application No. 13676/2008,
which is before another Court and the present application is by
another co accused before this Court, after submission of the
chargesheet. It is submitted by him that the respective co accused
are taking contrary stand and, therefore, it appears to this Court
that both the applications i.e. Criminal Miscellaneous Application
No. 13676/2008 as well as the present application is required to be
heard together by one Bench so as to avoid conflicting orders and/or
taking different stand. Hence, S.O. to 12th December,
2008. In the meantime, office to obtain appropriate order form
Hon’ble the Chief Justice for placing both the applications together
and to be heard together by one Court.

(M.R.

SHAH, J.)

siji

   

Top