Gujarat High Court
Bhikhubhai vs State on 31 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/856/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 856 of 2010
=========================================================
BHIKHUBHAI
RANCHHODBHAI DABHI - Applicant(s)
Versus
STATE
OF GUJARAT & 13 - Respondent(s)
=========================================================
Appearance
:
MRRUSHABHRSHAH
for
Applicant(s) : 1,
MR SHIVANG SHUKLA, ADDLPUBLIC PROSECUTOR for
Respondent(s) : 1,
MR AD SHAH for Respondent(s) : 2,
MR DIPEN A
DESAI for Respondent(s) : 2,
MR MANISH M DESAI for Respondent(s) :
2,
MR KUNAN B NAIK for Respondent(s) : 3 - 4.
MR PRAVIN
GONDALIYA for Respondent(s) : 5,
MR JM PANCHAL for Respondent(s) :
6 - 7, 10,
MRKJPANCHAL for Respondent(s) : 6 - 7, 10,
MR SUDHIR
SHAH for Respondent(s) : 8,
NOTICE SERVED BY DS for Respondent(s)
: 9, 14,
MR BC DAVE for Respondent(s) : 11,
DS AFF.NOT FILED
(N) for Respondent(s) : 12 -
13.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 31/08/2010
ORAL
ORDER
The
affidavit of respondent No. 2-complainant Ukabhai Naranbhai Patel,
who is present, is taken on record and he has confirmed about the
settlement. However, as Learned advocate Mr. Munshi as well as
learned APP Mr. Shivang Shukla desire to have instructions, the
matter is adjourned to 6.9.2010.
(Rajesh
H. Shukla, J.)
(hn)
Top