Gujarat High Court Case Information System
Print
CR.MA/10625/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10625 of 2009
In
SPECIAL
CRIMINAL APPLICATION No. 822 of 2004
With
SPECIAL
CRIMINAL APPLICATION No. 822 of 2004
With
SPECIAL
CRIMINAL APPLICATION No. 1850 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 2012 of 2009
With
CRIMINAL
MISC.APPLICATION No. 13526 of 2009
In
CRIMINAL
MISC.APPLICATION No. 10625 of 2009
=========================================================
STATE
OF GUJARAT & 1 – Applicant(s)
Versus
UNION
OF INDIA & 5 – Respondent(s)
=========================================================
Appearance :
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 – 3.
RULE UNSERVED for Respondent(s)
: 4,
RULE NOT RECD BACK for Respondent(s) : 5,
MR YN RAVANI for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/04/2010
ORAL
COMMON ORDER
In
view of the order passed by the Hon’ble Apex Court, Office is
directed to place all these matters before the Hon’ble the Chief
Justice for orders.
[K.S.
JHAVERI, J.]
/phalguni/
Top