Gujarat High Court High Court

Jerambhai vs State on 17 August, 2010

Gujarat High Court
Jerambhai vs State on 17 August, 2010
Author: A.M.Kapadia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/196/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 196 of 2005
 

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

 

JERAMBHAI
JASHRAJBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
CL SONI for
Applicant(s) : 1, 
MR HM Prachchhak APP for Respondent(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 2 -
4. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	

 

 
 


 

Date
: 06/09/2005 

 

 
 
ORAL
ORDER

Mr.

Hasit Joshi, learned advocate appears and states that he has received
instructions to appear on behalf of respondent Nos.2 to 4. He seeks
time to file Vakalatnama and to receive further instructions. The
prayer made by Mr. Joshi for time has not been opposed by Mr. CL
Soni, learned advocate of the petitioner.
Hence, upon request of Mr. Hasit Joshi, learned advocate,
S.O. to 20.9.2005.

(A.M.

Kapadia, J.)

(karan)

   

Top