Gujarat High Court
Vasuben vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/4212/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4212 of 2010
=========================================================
VASUBEN
WD/O CHANDUBHAI MAGANBHAI PATEL, THRO' P O A HOLDER & 5 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN K PANDYA for
Applicant(s) : 1 - 6.
MS CM SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MRDILIPLKANOJIYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/05/2011
ORAL
ORDER
In
view of the fact that matter is subjudice before the Honourable Apex
Court considering the fact that another matter of a co-accused in the
same CR is pending before the Honourable Apex Court, it shall not be
appropriate to pass any further orders in the present matter. This
application stands disposed of accordingly. It is however made clear
that the applicants can revive this application/approach this court
after the matter is decided by the Honourable Apex Court. Rule is
discharged.
(K.S.
JHAVERI, J.)
Divya//
Top