Gujarat High Court Case Information System
Print
CR.MA/6314/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6314 of 2008
With
CRIMINAL
MISC.APPLICATION No. 6315 of 2008
To
CRIMINAL
MISC.APPLICATION No. 6324 of 2008
=========================================================
NEPC
TEXTILES LTD & 5 - Applicant(s)
Versus
DINESHKUMAR
KARSANDAS GANDECHA & 1 - Respondent(s)
=========================================================
Appearance
:
MS
HETVI H SANCHETI for
Applicant(s) : 1 - 6.
MR HARIN P RAVAL for Respondent(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2008
ORAL
ORDER
In
view of the order passed by the learned Single Judge of this Court
(Coram: Hon’ble Mr.Justice Anant S. Dave) dated 30/07/2008 in Special
Criminal Application No.270 of 2008 and connected matters,
ad-interim-relief granted earlier stands vacated at this stage.
Shri
S V Raju, learned Senior Counsel appearing on behalf of the
applicants submitted that applicant No.2-Ravi Prakash Khemka will
appear before the learned trial Court in the aforesaid criminal
cases.
Hence,
thereafter the present application will be considered on merits
inclusive of consideration of interim-relief on merits. S.O. to
29/09/2008.
Shri
Raju, learned Senior Counsel has further submitted that so far as
applicant No.2-Ravi Prakash Khemka is concerned, as he is aged almost
about 80 years, an appropriate application for exemption would be
submitted before the learned trial Court. As and when such an
application is made, the same will be considered by the trial Court.
(M.R.SHAH,
J.)
sompura
Top