Gujarat High Court Case Information System
Print
CR.MA/290620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2906 of 2008
In
CRIMINAL
MISC.APPLICATION No. 9884 of 2006
============================================
STATE
OF GUJARAT & 1 - Applicant(s)
Versus
S.V.
PATEL - Respondent(s)
============================================
Appearance
:
MR RC
KODEKAR ADDL. UBLIC PROSECUTOR for Applicant(s) :
1 - 2.
MR JV JAPEE for Respondent(s) :
1,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/08/2008
ORAL
ORDER
Heard
learned advocates appearing for the parties.
This
application is preferred by the applicants under section 482 of CrPC
for vacating the interim relief granted by the court (Coram: Hon’ble
Mr. Justice S.R.Brahmbhatt) by order dated 7.9.2006 in Criminal
Misc. Application No. 9884 of 2006.
In
Criminal Misc. Application No. 9884 of 2006 , the Hon’ble Court after
hearing learned advocate for the applicant (original accused) issued
rule on 20.11.2006 and ad interim relief granted earlier by order
dated 7.9.2006 to continue till further orders.
In
view of the above, no case is made out for vacating the interim
relief at this stage.
Hence,
this application is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top