Gujarat High Court
====================================== vs Mr Maulik Nanavati on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/3037/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3037 of 2009
In
CRIMINAL
REVISION APPLICATION No. 131 of 2009
With
CRIMINAL
REVISION APPLICATION No. 131 of 2009
======================================
ASHOKKUMAR
RAMNIKLAL GANDHI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
MS SNEHA A JOSHI for
Applicant.
MR MAULIK NANAVATI, APP for Respondent No.1.
None
for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 18/03/2009
ORAL
ORDER
Without
prejudice to the rights and contentions, the petitioner proposed to
file Misc. Application in the proceedings pending before this Court
as Special Criminal Application No.613 of 2008. Permission being
granted, the petition is disposed as withdrawn with liberty to file
appropriate Misc. Application in the pending proceedings. Since the
Misc. Application for condonation of delay is hereby disposed as
withdrawn, the main Criminal Revision Application No.131 of 2009 also
cannot survive, and hence it also stands disposed.
(D.H.Waghela,
J.)
*malek
Top