Gujarat High Court High Court

Vanzara vs Vanzara on 14 March, 2011

Gujarat High Court
Vanzara vs Vanzara on 14 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16006/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16006 of 2010
 

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

VANZARA
SONAJI MULAJI & 2 - Applicant(s)
 

Versus
 

VANZARA
SHANAJI SOJAJI & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
SONAL D VYAS for
Applicant(s) : 1 - 3. 
MR TEJAS P SATTA for Respondent(s) : 1, 
MR
LR POOJARI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/03/2011 

 

ORAL
ORDER

It
is submitted by Mr.Satta, learned Advocate for respondent no.2 that
in this matter charge sheet is filed; charge is also framed and trial
has commenced. It is also submitted by Mr.Vyas, learned Advocate for
the applicants that application for discharge filed by present
applicants is pending before the Trial Court and till today it is not
decided.

In
view of above, Trial Court is directed to decide application dated
12.11.2009 below Exh No.9 in Criminal Case No.1104 of 2008 as early
as possible preferably within 15(fifteen) days from the date of
receipt of present order in accordance with law without influenced by
the order passed by this Court.

Present
application is disposed of. Direct service is permitted.

[M.D.Shah,
J.]

satish

   

Top