Gujarat High Court Case Information System
Print
CR.MA/15299/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15299 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 2101 of 2011
=========================================
SANJIV
RAJENDRA BHATT - IPS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR. HRIDAY
BUCH for MR IH SYED for Applicant(s) : 1,
MR.
H.L.JANI, APP for Respondent(s) : 1,
MR. P.C.KAVINA, LD. SENIOR
ADVOCATE with MR APURVA R KAPADIA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/11/2011
ORAL
ORDER
Rule.
The
present Application has been filed for extension of the operation of
the order passed by this Court in aforesaid Special Criminal
Application No.2101 of 2011 dated 10.10.2011.
Heard
learned Advocate Mr. Hriday Buch for the Applicant and learned APP
Mr. H.L.Jani for Respondent No.1-State of Gujarat as well as learned
Senior Counsel Mr. P.C.Kavina for Respondent No.2-Original
Complainant.
Learned
Advocate Mr. Buch has placed on record the status report and
conveyed that though the matter has been filed being SLP(Criminal)
No.8360 of 2011 which has not been listed before the Hon’ble Apex
Court and it will be listed on 18.11.2011.
Learned
Senior Counsel Mr. Kavina has however reservations stating that as
now the matter is already before the Hon’ble Apex Court, no
extension may be granted.
In
the interest of justice, finally, the stay of the operation of the
order dated 10.10.2011 by which the framing of the charge in
Sessions Case No.35 of 2001 was postponed, is hereby extended till
21.11.2011 and no further extension shall be granted.
The
present Criminal Misc. Application stands disposed of. Rule is made
absolute accordingly.
(Rajesh
H. Shukla,J)
Jayanti*
Top