Gujarat High Court Case Information System
Print
CR.MA/1154120/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11541 of 2007
with
CRIMINAL
MISC.APPLICATION No. 11550 of 2007
=====================================================
NILESH
TEJABHAI PATEL & 1 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
=====================================================
Appearance
in CR.MA.11541 of 2007 :
MR MP
SHAH WITH MS.KRUTI M SHAH for the Applicants. MR M.R.MENGDEY, LEARNED
ADDITIONAL PUBLIC PROSECUTOR for Respondent No.1.
DHARMESH D
NANAVATY for Respondent No.2.
Appearance in CR.MA.11550 of 2007
:
MP VIRAT G. POPAT for the Applicants.
MR
M.R.MENGDEY, LEARNED ADDITIONAL PUBLIC PROSECUTOR for Respondent
No.1.
DHARMESH D NANAVATY for Respondent
No.2.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/03/2009
ORAL
ORDER
1. When
these matters are called out twice, learned advocates appears on
behalf of the respective parties are absent.
2. Mr.D.A.Chaudhari,
learned advocate has appeared on behalf of Mr.Virat G.Popat, learned
advocate in the third round and has stated that in one of these
matters, Mr.S.V.Raju, learned senior advocate appears on behalf of
the petitioners and he is busy in another Court and, therefore, he
has requested to adjourn the matter.
3. There
is interim order operating against the respondent as to further
investigation. However, in the interest of justice, S.O. to 26th
March,2009. On that day, irrespective of sick note, leave note
and/or non-availability of the learned senior counsel, these matters
will be proceeded further. Interim relief, granted earlier, to
continue till then.
[M.R.SHAH,J]
*dipti
Top