Gujarat High Court High Court

Sanjay vs State on 3 September, 2010

Gujarat High Court
Sanjay vs State on 3 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1960/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1960 of 2008
 

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

 

SANJAY
RAMDULARE CHAUHAN - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant:MR PARTH S TOLIA for Applicant: 
PUBLIC PROSECUTOR for
Respondent: 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/03/2008 

 

 
 
ORAL
ORDER

Shri
Harshit Tolia, learned advocate appearing for the applicant seeks one
week’s time in order to make up the deficiency in the compilation of
papers whereon he relies for advancing the case of the applicant.
Time as sought for is granted. Matter is adjourned to 11/3/2008.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top