Gujarat High Court
State vs Dipakkumar on 11 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/863/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 863 of 2007
In
CRIMINAL
APPEAL No. 861 of 2006
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
DIPAKKUMAR
DAHYABHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Rule
issued to the Respondents / Accused has not been received back so
far.
Hence
the matter is adjourned to 8.9.2008 for awaiting service of notice
of Rule issued to the Respondents / Accused.
(A.M.Kapadia,J)
(Z.K.Saiyed,J)
Jayanti*
Top