Gujarat High Court High Court

State vs Ketan on 27 August, 2010

Gujarat High Court
State vs Ketan on 27 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9942/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9942 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3033 of
2008 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

KETAN
INDUBHAI SHELAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK G. NANAVATI, ASST. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
MR NITIN M AMIN for Respondent(s) : 1, 
MR
SHAKEEL A QURESHI for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 27/08/2010 

 

ORAL
ORDER

Considering
the fact that the quashing petition is pending since 2008 and the
stay is also granted, it is ordered that the main matter being
CRIMINAL MISCELLANEOUS APPLICATION No.
3033 of 2008
be posted for hearing on 17th
SEPTEMBER, 2010.

This
application is disposed of, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top