Gujarat High Court Case Information System
Print
CR.MA/99742009/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9974 of 2009
=========================================================
SHITAL
JAIN W/O GAURAV JAIN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
SVRAJUASSOCIATES for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 09/04/2010
ORAL
ORDER
Learned
Advocate Mr. Dilip Kanaujia for learned Advocate Mr. Sanjanwala for
the Applicant states that learned Senior Counsel Mr. Y.N.Oza is
appearing and therefore some time may be granted.
Learned
Senior Counsel Mr. S.V.Raju has resisted, however, reluctantly has
agreed stating that the order has been passed by this Court on
30.3.2010 in Criminal Misc. Application No. 2834 of 2010 for quashing
and stay has been granted, and therefore, further time may not be
granted.
Therefore,
the matter is adjourned to 16.4.2010 with clear understanding that no
further time shall be granted under any circumstance.
(Rajesh
H. Shukla,J)
Jayanti*
Top