Gujarat High Court High Court

Mohan vs State on 21 June, 2011

Gujarat High Court
Mohan vs State on 21 June, 2011
Author: Z.K.Saiyed,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/500/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 500 of 2010
 

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

 

MOHAN
DYE-CHEM INDUSTRIES, THRO'PROPRIETOR, K K AGGARWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR MIHIR H PATHAK for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/06/2011  
 
ORAL ORDER

Party-in-person
Mr. K.K.Aggarwal states that learned advocate, provided by High Court
Legal Aid Committee is unable to file Vakalatnama. He prays for time.
Other side Mr.Paresh Bhojani – respondent No.2 objected for
grant of time.

Heard
parties and gone through the submissions made by both the parties.

Looking
to the submissions of the present applicant he needs sometime. Hence,
time is required to be granted. S.O. to 26.7.2011.

(Z. K. SAIYED,
J.)

kks

   

Top