Gujarat High Court High Court

========================================== vs Public Prosecutor For on 2 July, 2008

Gujarat High Court
========================================== vs Public Prosecutor For on 2 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2438/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2438 of 2007
 

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

JESABHAI
LAKHABHAI KHUTAD 

 

Versus
 

STATE
OF GUJARAT & ANR 

 

==========================================
Appearance : 
MR
JB DASTOOR for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for
Respondent:2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 02/07/2008  
 
ORAL ORDER

In
view of the fact that the rule has been issued in the application,
it would be open for the petitioner to move an application for an
adjournment in the proceedings of Sessions Case No.85 of 2002 till
this application is finally heard.

Needless
to say that if such an application is made, the concerned Court
shall consider the same in the light of the fact that the present
petition challenging the order passed by the Trial Court on the
petitioner’s application under section 319 of the Code of Criminal
Procedure, 1973, (‘the Code’), is pending before this Court

The
matter stands adjourned to 4th July, 2008.

(HARSHA
DEVANI, J.)

Amit/-

   

Top