Gujarat High Court Case Information System
Print
CR.MA/562/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 562 of 2008
=========================================================
PRAVIN
PREMCHAND SHAH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ANIL S DAVE for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
HASIT DILIP DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/09/2008
ORAL
ORDER
It
is reported that Mr.Anil Dave, learned advocate appearing on behalf
of the petitioner is hospitalised and operated upon and therefore
a request is made on his behalf of Mr.Dave to adjourn the matter,
which was objected by learned advocate appearing on behalf of the
respondent No.2 not on the ground of sickness of Mr.Dave, but on
the ground that last time Ms.Shilpa Shah, learned advocate had
appeared on behalf of Mr.Dave and Mr.Dave, learned advocate has
never appeared in the matter.
The
another grievance whcih is voiced by the learned advocate appearing
on behalf of the respondent No.2 is that though the ad-interim
relief is restricted to the petitioner only, other accused are
taking disadvantage of the of the same and therefore, requested
that it may be clarified that whatever the ad-interim relief is
granted, the same is restricted qua the petitioner herein only.
In
the facts and circumstances of the case and more particularly when
the petition is filed only by one petitioner, it is clarified that
the ad-interim relief granted earlier by this Court is restricted
qua petitioner herein namely Pravin Premchand Shah only. In the
interest of justice as a last chance, S.O. to 30/9/2008.
[M.R.
SHAH, J.]
rafik
Top