Gujarat High Court
Digvijay vs State on 3 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/876/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 876 of 2009
=========================================================
DIGVIJAY
CEMENT COMPANY LTD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
AR GUPTA for
Applicant(s) : 1,
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR TS NANAVATI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2010
ORAL
ORDER
At
the request of learned Advocate Mr T S Nanavati appearing for the
respondent, to place on record a decision of the court about
producing additional evidence in a trial is whether permitted or
prohibited after the stage of cross examination is over, S.O to 18th
March, 2010.
[ANANT
S. DAVE, J.]
msp
Top