Gujarat High Court
Dahyabhai vs State on 5 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/1765/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1765 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1552 of 2008
======================================
DAHYABHAI
SHANABHAI VALMIK - Applicant(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
======================================
Appearance
:
MS.FALGUNI
D.TRIVEDI for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 2 -
10.
- for Respondent(s) :
11,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/05/2010
ORAL
ORDER
A
note has been submitted by the office stating that after the order
was passed by this court dated 20.4.2010, copy has not been supplied
and therefore for extension of the returnable date, the matter is
placed today on the board. Learned advocate Ms. Trivedi states that
she will supply the copy today and therefore on her making a
statement, the returnable date is further extended beyond vacation,
till 21.6.2010. If the copy is not supplied today, the office shall
not issue the writ and the matter shall automatically stand
dismissed.
(hn)
(Rajesh H. Shukla, J.
Top