Gujarat High Court High Court

Jayendrasinh vs State on 10 December, 2010

Gujarat High Court
Jayendrasinh vs State on 10 December, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13861/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13861 of 2007
 

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

 

JAYENDRASINH
@ MUNNO NATUBHA PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RI SHARMA for
Applicant(s) : 1, 
MRS ML SHAH APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 10/01/2008 

 

 
 
ORAL
ORDER

Mr.

Lakhani, learned counsel appearing for the applicant does not press
this application and makes a request that appropriate observation be
made so that unavoidable adjournment may not be granted. The request
appears to be genuine. This application is disposed of as having not
been pressed. However, it is directed to the trial Court that the
trial Court shall avoid unnecessary adjournments. Notice discharged.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top