Gujarat High Court High Court

State vs Jahangir on 14 November, 2008

Gujarat High Court
State vs Jahangir on 14 November, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/28520/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 285 of 2002
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

JAHANGIR
MARZABAN PATEL & 7 - Respondent(s)
 

=========================================================
 
Appearance : 
PUBLIC
PROSECUTOR for Applicant(s) : 1, 
MR JB PARDIWALA for Respondent(s)
: 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR DR BHATT for
Respondent(s) : 3, 
MR DM AHUJA for Respondent(s) : 4, 
MR MM
TIRMIZI for Respondent(s) : 5, 8, 
MRS SHILPA R SHAH for
Respondent(s) : 6, 
NOTICE UNSERVED for Respondent(s) :
7, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
 
ORAL
ORDER

At
the request of learned APP, Shri P.D.Bhate, the matter is adjourned
to 5th December, 2008 as he is required to serve notice to
respondent No.7 who is in Uttar Pradesh.

(H.B.ANTANI,
J.)

ashish//

   

Top