Gujarat High Court Case Information System
Print
CR.MA/1477/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1477 of 2010
In
CRIMINAL
MISC.APPLICATION No. 2639 of 2009
=========================================================
SPECIAL
INVESTIGATION TEAM - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AJAYKUMAR CHOKSI for
Applicant(s) : 1,MR VAIBHAV A VYAS for Applicant(s) : 1,
MR JM
PANCHAL SPECIAL PUBLIC PROSECUTOR for MR KJ PANCHAL ADDL.SPECIAL PP
FOR Respondent(s) : 1,
MR RAJESH K SAVJANI for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 17/02/2010
ORAL ORDER
Rule.
Mr.K.J.Panchal, learned Additional Special Public Prosecutor waives
service of notice of Rule on behalf of State-respondent No.1,
Mr.Rajesh K Savjani learned advocate waives service of notice of
Rule on behalf of respondent Nos.2 to 6. Having considered the facts
and circumstances of the case, the present application is taken up
for hearing today.
Heard
the learned counsel for their respective parties.
Considering
the submissions made by learned counsel, the prayer as set out in
Para:-5(A) is granted and the applicant is permitted to be joined as
applicant no.2 in the main matter.
With
the above observation, present application is allowed. Rule is made
absolute to the aforesaid extent. Direct Service is permitted.
Main
matter to be listed for hearing on 23.2.2010.
(H.B.ANTANI,
J.)
Amit/-
Top