Gujarat High Court High Court

Sou vs Himatlal on 4 August, 2011

Gujarat High Court
Sou vs Himatlal on 4 August, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9675/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9675 of 2011
 

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


 

SOU
MOTU - Applicant(s)
 

Versus
 

HIMATLAL
GORDHANDAS BHATTI-C/OPURSHOTTAMDAS MI. LIMBACHIYA & 1 -
Respondent(s)
 

=========================================================
Appearance : 
SUO
MOTU for
Applicant(s) : 1,MR SHALIN N MEHTA for Applicant(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 04/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. Party-in-person
Himatlal Gordhandas Bhatti is present. He states that he has been
intimated by the police for some other matter also and he wants to
get information about the same and therefore, he prays that he may be
granted some time to think about the matter so that he can make
submissions. S.O. to 08.08.2011 at 2.30 p.m.

2. It
is further directed that Police Inspector, Naranpura Police Station
shall personally remain present and he shall ensure that the
respondent party-in-person also remain present on that day.
Government Pleader shall communicate this order.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top