Gujarat High Court Case Information System
Print
CR.MA/14427/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14427 of 2011
In
CRIMINAL
MISC.APPLICATION No. 14723 of 2007
======================================
STATE
OF GUJARAT - Applicant
Versus
SAJNIBEN
RAMANLAL PATEL & 2 - Respondents
======================================
Appearance :
MR LB DABHI, APP
for the Applicants.
MR SUDHANSHU S PATEL for
Respondent Nos.1 - 2.
MR FB BRAHMBHATT for Respondent
No.3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/10/2011
ORAL
ORDER
1. The
present application has been preferred by the applicants either to
vacate the interim relief granted by this Court in main Criminal
Misc. Application No.14723 of 2007 or to fix early date of final
hearing of the main matter.
2. Considering
the fact that earlier order of interim relief is by-parte, interim
relief granted earlier by this Court is not required to be vacated.
Under the circumstances, Registry is directed to notify the main
Criminal Misc. Application No.14723 of 2007 for final hearing on 23rd
November,2011.
With
this, the present application is disposed of.
[M.R.SHAH,J]
*dipti
Top