Gujarat High Court Case Information System
Print
CR.MA/11433/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11433 of 2010
In
CRIMINAL
MISC.APPLICATION No. 6357 of 2010
=======================================================
AMITABEN
JAISINGHBHAI PARMAR
(TO
BE SUBSTITUTED AS)
PATEL
GITABEN HIRABHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
G RAMAKRISHNAN for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/10/2010
ORAL
ORDER
It
appears that earlier Criminal Misc.
Application No.6357/2010 was filed by one Amitaben Jaisingbhai
Parmar & Ors. It also transpires from the order passed by the
coordinate bench dated 24.09.2010 that the matter is required to be
placed before the regular Court. The present application is filed by
the applicant, who is again not properly described or stated and the
learned counsel, Mr.Ramakrishnan when it was inquired, has stated
that it is Gitaben Patel though from the title itself, there are two
names written and he is not able to state the name of his client.
Under
these circumstances, though it is a matter under Section 438 of the
Criminal
Procedure Code, further inquiry is directed to be made
by the Registrar (Judicial) with regard to the identity of the
applicant and till then, the matter shall not be placed before the
Court.
The
Registrar (Judicial) shall submit report on or before 11th
October, 2010. Learned counsel, Mr.Ramakrishnan shall cooperate in
the matter.
Matter
stands over to 11th October, 2010.
(RAJESH
H.SHUKLA, J.)
/patil
Top