Gujarat High Court
Ram vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/2669/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2669 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 1037 of 2004
=========================================================
RAM
PRASAD JAISWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MM SAIYED for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) : 3,
NOTICE SERVED for Respondent(s) : 4,
MR
VIBHUTI NANAVATI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 01/12/2008
ORAL
ORDER
Mr.
N.K. Majmudar, learned counsel has expressed his regrets that he
could not appear during the first part of the day. He submitted that
he has yet not received vakalatnama though he had telephonic
instructions. He submitted that he shall try to clarify the situation
at the earliest, latest by 5th December, 2008.
Therefore,
without passing any comment in this regard, the matter is adjourned
to 5th December, 2008. To be notified at 2.00 P.M.
[C.K.
BUCH, J.]
pirzada/-
Top