Gujarat High Court Case Information System
Print
LPA/258/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 258 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3697 of 2010
=========================================================
STATE
OF GUJARAT & 3 - Appellant(s)
Versus
JAYANTIBHAI
HARSURBHAI AHIR - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, ASST.GOVERNMENT PLEADER
for
Appellant(s) : 1 - 4.
MR SP MAJMUDAR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The present appeal
arises against the interim order passed by the learned single Judge
of this Court dated 13.5.2010 in Special Civil Application No.3697
of 2010 whereby the learned single Judge has stayed the proceedings
of the chargesheet.
We have heard Mr.Shah,
learned AGP for the appellant – State of Gujarat and
Mr.Majmudar appearing by caveat for the respondent – original
petitioner.
Considering the facts
and circumstances of the case, it appears to us that the appeal is
against the interim order and there is no extra-ordinary
circumstance, which may call for interference by us at the interim
stage when the main matter is yet to be finally decided by the
learned single Judge.
Hence, no case is made
out for interference. The appeal is disposed of accordingly. It
would be open for the parties to move the learned single Judge for
early hearing of the main Special Civil Application.
(JAYANT
PATEL, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top