Gujarat High Court Case Information System
Print
CR.MA/3013/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3013 of 2010
In
CRIMINAL
MISC.APPLICATION No. 3710 of
2009
=========================================================
SURESHBHAI
KHIMJIBHAI PAGHDAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UTPAL M PANCHAL for
Applicant(s) : 1,
MR DEVANG VYAS, APP for Respondent(s) : 1,
MR
MAULIK G NANAVATI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 31/03/2010
ORAL
ORDER
The
applicant original petitioner seeks extension of stay which was
granted during the pendency of the criminal proceedings and which was
ordered to continue till 31.3.2010 while disposing of the proceedings
by order dated 25.2.2010.
Upon
perusal of the application and hearing the counsel for the applicant,
I see no justification in granting further extension. Five weeks time
was granted initially. Nothing is pointed out in the application to
suggest that such a period was not sufficient for taking appropriate
steps. Grounds stated do not make out a case for extension.
Application
is therefore, dismissed.
(Akil
Kureshi,J.)
(raghu)
Top