Gujarat High Court High Court

Shashikant vs State on 28 March, 2011

Gujarat High Court
Shashikant vs State on 28 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13855/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13855 of 2010
 

=========================================


 

SHASHIKANT
POPAT JARIWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
R
C JANI & ASSOCIATE for Applicant(s) : 1, 
MR HL JANI ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR BAIJU JOSHI for
Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/03/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. R.C. Jani for the applicant, Mr. H.L. Jani,
learned APP for the respondent No.1 State and Mr. Baiju Joshi,
learned advocate for the respondent No.2.

During
the hearing of this application, learned advocate Mr. R.C. Jani has
contended that in quashing petition, the proceedings is already
stayed by this Court and today, the present applicant is ready to
deposit of the said amount, but the learned Judge is unable to
consider that issue due to order passed in quashing petition.
Therefore, he may be permitted to withdraw the application with a
liberty to move before the same Court, where quashing petition is
pending and he may be permitted to make a prayer for time being for
the said issue.

In
view of the above, permission is granted. The application stands
disposed of as withdrawn with the aforesaid liberty.

   

Top