Gujarat High Court
Bhikhubhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/856/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No.856 of 2010
======================================================
BHIKHUBHAI
RANCHHODBHAI DABHI - Applicant(s)
Versus
STATE
OF GUJARAT & 13 - Respondent(s)
======================================================
Appearance
:
MR RUSHABHR SHAH for Applicant(s) :
1,
MR LR POOJARI, APP for Respondent(s) : 1,
MR AD SHAH for
Respondent(s) : 2,
MR DIPEN A DESAI for Respondent(s) : 2,
MR
MANISH M DESAI for Respondent(s) : 2,
MR KUNAN B NAIK for
Respondent(s) : 3 - 4.
MR PRAVIN GONDALIYA for Respondent(s) :
5,
MR JM PANCHAL for Respondent(s) : 6 - 7, 10,
MRKJPANCHAL for
Respondent(s) : 6 - 7, 10,
MR SUDHIR SHAH for Respondent(s) :
8,
NOTICE SERVED BY DS for Respondent(s) : 9, 14,
MR BC DAVE
for Respondent(s) : 11,
DS AFF.NOT FILED (N) for Respondent(s) :
12 - 13.
======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/08/2010
ORAL
ORDER
At
the joint request made by the learned counsel appearing in the matter
l.e. learned counsel Mr.Rushabh Shah with Mr.B.B.Naik, learned
Senior Counsel, as well as learned counsel Mr.Dipen Desai,
Mr.A.D.Shah and Mr.S.N.Sanjanwala, learned Senior Counsel,
matter is adjourned to 27th
August,
2010.
Sd/-
[
RAJESH H.SHUKLA, J ]
Bhavesh*
Top