Gujarat High Court
Salim vs The on 13 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/1764/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1764 of 2006
=========================================
SALIM
ABDULLA CHAKKIWALA - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
Ms
Contractor with MR PR NANAVATI
for Applicant(s) : 1,
MS
C M SHAH, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 13/04/2011
ORAL
ORDER
It
was argued by Ms. Contractor that certain facts of the matter were
admitted, on behalf of the respondent, by filing an affidavit of Mr.
B.L.Desai, Police Sub-Inspector, DCB Police Station, Surat, and that
it is at page No. 83 onwards. However, perusing the record of the
case, no such affidavit is found on record. Therefore, the respondent
is required to see to it that the record of the Court is complete for
the purpose of final hearing. Hearing is adjourned for that purpose.
[D.H.WAGHELA,
J.]
JYOTI
Top