Gujarat High Court High Court

Vijay vs State on 9 December, 2010

Gujarat High Court
Vijay vs State on 9 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5307/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5307 of 2010
 

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


 

VIJAY
H MODI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MRS
SANGEETA N PAHWA for
Applicant(s) : 1,                                                    
     MR MUKESH A PATEL for Applicant(s) : 1, 
MR KP RAVAL, APP for
Respondent(s) : 1, 
MR DHARMESH V SHAH for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

The
present application is placed on board by the Registry for orders
pointing out that in the order dated 25/10/2010 the learned Single
Judge has passed an order of hearing the present application
alongwith Special Criminal Application No. 15997/2008. However, on
verification it is found that there is no such Special Criminal
Application but it is Criminal Miscellaneous Application No.
15997/2008. Under the circumstances, it is directed that Criminal
Miscellaneous Application No. 5307/2010 be heard alongwith Criminal
Miscellaneous Application No. 15997/2008.

(M.R.

SHAH, J.)

siji

   

Top