Gujarat High Court
Baxuben vs State on 19 March, 2009
Gujarat High Court Case Information System
Print
SCR.A/2394/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2394 of 2007
With
SPECIAL
CRIMINAL APPLICATION No. 2396 of 2007
=================================================
BAXUBEN
WIDOW OF PRABHUJI MALI - Applicant
Versus
STATE
OF GUJARAT & 3 - Respondents
=================================================
Appearance :
MR
SL VAISHYA for Applicant:
PUBLIC PROSECUTOR
for Respondent : 1,
RULE
SERVED for Respondents : 2 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 19/03/2009
COMMON
ORAL ORDER
Shri
Vaishya submits that on account of personal difficulty he is required
to leave the Court. In view of this, request for adjournment is
accepted. Matter is kept on 26/3/2009, with an observation that no
further adjournment will be granted.
[
S.R. BRAHMBHATT, J ]
/vgn
Top