Gujarat High Court
Mr.Joseph vs State on 19 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/118120/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1181 of 2006
=========================================================
MR.JOSEPH
JOHN, & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
& NANAVATI for
Applicant(s) : 1
- 4.
PUBLIC
PROSECUTOR for
Respondent(s) : 1,
MS
SHALINI S MAIR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/03/2009
ORAL
ORDER
Mr.
Anuja Bhatt, learned Advocate made a mention on behalf of Nanavati &
Nanavati that learned Senior Advocate Mr. SI Nanavati is not able to
attend today and, therefore, matter may be adjourned. Considering her
request, matter is adjourned to 26th March, 2009.
(H.K.
Rathod,J.)
Vyas
Top