Gujarat High Court High Court

==================================================== vs Mr Kc Shah App For on 5 September, 2011

Gujarat High Court
==================================================== vs Mr Kc Shah App For on 5 September, 2011
Author: J.R.Vora,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/99/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 99 of 2006
 

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

RAMESHBHAI
HARGOVINDBHAI JOSHI 

 

Versus
 

STATE
OF GUJARAT & ANR
 

==================================================== 
Appearance
: 
MR
ND NANAVATI FOR MR BC DAVE for
Applicant 
MR KC SHAH APP for Respondent No.1 
None for
Respondents No.2-8 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	

 

 
 


 

Date
: 13/02/2006 

 

ORAL
ORDER

Heard
learned senior counsel Mr.N.D.Nanvati for the applicant.

RULE
returnable on 2nd March, 2006. Learned APP
Mr.K.C.Shah waives service of rule on behalf of the respondent No.1
? State of Gujarat.

Though
some of the accused i.e. respondents No.2, 3 and 7 of this Criminal
Revision Application are under trial prisoners, it would be in the
interest of justice that the trial Court in both the sessions case
may not proceed and this matter be heard peremptorily.

In
view of the above, the learned Sessions Judge i.e. Fast Track Court,
Surat before whom the Sessions Case No.135 of 2005, Sessions Case
No.203 of 2005 and Sessions Case No.22 of 2005 are pending, is
directed not to proceed in this three Sessions Cases till 2nd
March, 2006. Direct service to the trial Court is permitted.

[J.

R. VORA,J.]

vijay

   

Top