Gujarat High Court
State vs Dalpatbhai on 8 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11346/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11346 of 2008
In
CRIMINAL
MISC.APPLICATION No. 9334 of 2005
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
DALPATBHAI
MANCHHUBHAI PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR.R.C.KODEKAR,
ADDL. PUBLIC PROSECUTOR for
Applicant(s) : 1,
MR AD SHAH for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/09/2008
ORAL
ORDER
Present
application is filed by the State of Gujarat for an appropriate order
to vacate the ad-interim relief granted in Criminal Misc. Application
No.9334 of 2005.
Considering
the fact that the main application itself is coming upon on board on
24/09/2008, present application is not entertained at this stage.
However, the registry is directed to notify the said Criminal Misc.
Application No.9334 of 2005 on final hearing on admission board.
With
this the present application is disposed of.
(M.R.SHAH,
J.)
sompura
Top