Gujarat High Court High Court

Shrivan vs State on 11 August, 2008

Gujarat High Court
Shrivan vs State on 11 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1058920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10589 of 2008
 

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


 

SHRIVAN
KAIVAN SHETH (H.U.F.) "SAMYAK" - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAJESH K SAVJANI for Applicant(s) : 1, 
MS
FALGUNI PATEL APP for Respondent(s) : 1, 
None for Respondent(s) :
2,4 - 8. 
MS HETVI H SANCHETI for Respondent(s) : 3, 
MR SN
THAKKAR for Respondent(s) :
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

By
way of the present application, the applicant has prayed to grant
permission to delete respondents Nos.5 to 9 from the cause title of
Special Criminal Application No.1099 of 2008.

Having
heard learned counsel for the parties and perusing the averments made
on oath by the applicant, this Application is allowed and prayer in
terms of para 3(A) is granted.

Accordingly,
this Criminal Misc. Application is allowed to the aforesaid extent
only.

(ANANT S. DAVE, J.)

*pvv

   

Top