Gujarat High Court Case Information System
Print
CR.MA/3965/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3965 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
VINUBHAI
HARIBHAI MALAVIYA - Respondent(s)
=========================================
Appearance :
MR. MAULIK
NANAVATY, ADDITIONAL PUBLIC PROSECUTOR for
Applicant(s) : 1,
MR RJ GOSWAMI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/05/2010
ORAL
ORDER
Learned
Advocate Mr. R.J.Goswami appearing for the Respondent -Vinubhai
Haribhai Malaviya – Original Accused has requested for some time to
get the instructions, which has been resisted strongly by learned
APP Mr. Maulik Nanavaty.
Learned
APP Mr. Maulik Nanavaty, however, requested that if the matter is
adjourned, it may be clarified that in case Criminal Misc.
Application No. 4068 of 2010, which is pending before this Court for
grant of regular bail and which has been adjourned beyond vacation,
is moved during vacation, then in that case, the papers of this
Misc. Criminal Application No. 3965 of 2010 may also be placed
before the Court for perusal.
Accordingly,
the matter is adjourned beyond vacation with the clarification as
stated hereinabove that if the Misc. Criminal Application No. 4068
of 2010 is moved in the vacation, the papers of this Criminal Misc.
Application No. 3965 of 2010 may also be placed alongwith it.
(Rajesh
H. Shukla,J)
Jayanti*
Top