Gujarat High Court High Court

State vs Nayanbhai on 17 November, 2011

Gujarat High Court
State vs Nayanbhai on 17 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15728/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15728 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 4309 of 2010
 

 
 
=========================================


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

NAYANBHAI
JIVANBHAI PATEL & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
LB DABHI, APP for
Applicant(s) : 1, 
MR ADIL R MIRZA for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/11/2011 

 

 
 
ORAL
ORDER

1. RULE.

The present application has
been preferred by the applicant-original respondent no. 2 for
vacating the interim relief granted earlier and in the alternative
for fixing the early date of hearing of Criminal Miscellaneous
Application No. 4309/2010.

3. Considering
the fact that earlier the interim relief has been granted/continued
after hearing the learned advocates appearing on behalf of the
respective parties, the alternative prayer of the applicant for
fixing the early date of hearing of main Criminal Miscellaneous
Application can be considered.

4. Under
the circumstances, in the facts and circumstances of the case,
Registry is directed to notify Criminal Miscellaneous
Application No. 4309/2010 for final hearing on 29/11/2011.

5. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent.

(M.R.

SHAH, J.)

siji

   

Top