Gujarat High Court High Court

State vs Yatin on 24 June, 2010

Gujarat High Court
State vs Yatin on 24 June, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4883/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4883 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2621 of 2003
 

In
CRIMINAL MISC.APPLICATION No. 2621 of 2003
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

YATIN
NARENDRABHAI OZA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, APP for Applicant(s) : 1, 
MR BM MANGUKIYA for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 24/06/2010 

 

 
 
ORAL
ORDER

Rule.

Learned advocate Mr.Mangukiya waives the service of Rule on behalf of
respondent No.1-orig.accused.

2. The
present application has been filed by the applicant State for
vacating the interim relief granted in Misc.Criminal Application
No.2621 of 2003 vide order dated 13.9.2004 (Coram: C.K.Buch, J.).

3. Heard
learned advocate Mr.Mangukiya appearing for respondent
No.1-orig.accused. He submitted that the order has been passed after
bi-parte hearing. Learned APP Mr.Jani stated that after initial
hearing, a further stay has been granted and therefore, the main
matter may be heard.

4. Therefore,
without any interim order, this Application itself is ordered to be
placed along with the main Criminal Misc.Application No.2621 of 2003
for hearing on 9.7.2010.

(Rajesh
H. Shukla,J.)

Sreeram.

   

Top