Gujarat High Court
Patel vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/474/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 474 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1075 of 2009
=========================================
PATEL
PARAGBHAI BABUBHAI POWER OF ATTORNEY HOLDER OF - Applicants
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
YATIN SONI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
ASHUTOSH R BHATT for Respondent(s) : 2 - 4.
MRHARSHITSTOLIA for
Respondent(s) : 2 - 4.
MRPARTHSTOLIA for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 05/04/2010
ORAL
ORDER
S.O.
to 27.04.2010, by joint request and on the statement that no
further adjournment will be sought on any ground and if the parties
do not come to an amicable settlement, the matter will straightaway
be argued on merits without any talk of any compromise.
[D.H.WAGHELA,
J.]
Jyoti
Top