Gujarat High Court
Vijay vs The on 10 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/13045/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13045 of 2006
=========================================================
VIJAY
HATHISING SHAH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Applicant(s) : 1,
MR.KC SHAH, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR VM PANCHOLI for Respondent(s) : 2,
MR NS
SHETH for Respondent(s) : 3,
DELETED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/07/2008
ORAL
ORDER
Learned
advocate Mr.N.S.Sheth for respondent No.3 seeks permission to place
on record the order passed by the Hon’ble Supreme Court in Special
Leave to Appeal (Crl) No.1955/2007 dated 12.5.2008. Order is taken on
record. Learned advocate for the respondent No.2, S.S. Patel in
Miscellaneous Criminal Application No.14831 of 2006 seeks time, S.O
to 21st July, 2008.
(Bankim
N. Mehta, J.)
sudhir
Top