Gujarat High Court High Court

State vs Shashikant on 5 May, 2010

Gujarat High Court
State vs Shashikant on 5 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2444/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2444 of 2010
 

In


 

CRIMINAL
APPEAL No. 312 of 2010
 

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

 

STATE
OF GUJARAT FOR AND ON BEHALF OF SHRI R P CHRISTIAN - Applicant(s)
 

Versus
 

SHASHIKANT
JAMNADAS THAKKAR - (VENDOR) PANCHVATI RESTAURANT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.
C.M. SHAH, ADDL. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/05/2010 

 

 
 
ORAL
ORDER

The
respondent Shashikant Jamnadas Thakkar, the vendor, he himself has
remained present and he is carrying the Court’s Notice received by
him. He seeks time for engaging advocate and or taking appropriate
steps for representing himself in this matter. Request of time is
accepted. At his request, matter is kept on 28th
June, 2010.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top