Gujarat High Court
Rajiv vs State on 29 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/2105/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2105 of 2011
With
SPECIAL
CRIMINAL APPLICATION No. 2106 of 2011
=========================================================
RAJIV
A JOSHI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
MEHUL K VAKHARIYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/08/2011
ORAL
ORDER
Mr.Mehul
K. Vakhariya, learned advocate
appearing on behalf of the respondent No.2 prays for time. The said
request is opposed by the petitioner – Party-in-person. However,
considering the fact that today is the first returnable date, S.O. to
7/9/2011. It will be open for the petitioner to make a
request before the learned trial court for adjournment. As and when
such a request is made, the same be considered.
[M.R.
SHAH, J.]
rafik
Top