Gujarat High Court
State vs Bhavnaben on 19 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14426/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14426 of 2011
In
CRIMINAL
MISC.APPLICATION No. 372 of 2008
======================================
STATE
OF GUJARAT - Applicant
Versus
BHAVNABEN
KALPESHKUMAR KADAKIYA & 2 - Respondents
======================================
Appearance :
MR LB DABHI, APP
for the Applicant.
MR MM TIRMIZI for
Respondent Nos.1 - 2.
MR MA KHARADI for Respondent
No.3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/10/2011
ORAL
ORDER
1. The
present application has been preferred by the applicant- State either
to vacate the interim relief granted by this Court in main Criminal
Misc. Application No.372 of 2008 or to fix early date of final
hearing of the main matter.
2. Considering
the fact that earlier order of interim relief is by-parte, interim
relief granted earlier by this Court is not required to be vacated.
Under the circumstances, Registry is directed to notify the main
Criminal Misc. Application No.372 of 2008 for final hearing on 21st
November,2011.
With
this, the present application is disposed of.
[M.R.SHAH,J]
*dipti
Top