Gujarat High Court Case Information System
Print
CR.MA/15100/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15100 of 2010
=========================================
BHARATSINH
VIJAYSINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================
Appearance :
MR
EE SAIYED FOR MS MUMTAZ SAIYED
for Applicant(s) : 1,
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR AD
SHAH WITH MR EKANT G AHUJA for Respondent(s) : 2 -
8.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/02/2011
ORAL
ORDER
Heard
Mr.E.E. Saiyed, learned counsel for Ms.Mumtaz Saiyed, learned
counsel for the applicant, Mr.H.L. Jani, learned Additional Public
Prosecutor appearing for respondent No.1-State and Mr.A.D. Shah,
learned counsel with Mr.Ekant Ahuja, learned counsel for the
respondent Nos.2 to 8.
The
matter is argued at length by the learned counsel of the parties.
For the consideration of submissions advanced by the learned counsel
for the parties, Case Diary and original police papers are required
to be called for. Hence, Mr.Jani is directed to produce Case Diary
and original police papers before the Court.
Mr.Jani
has prayed for one day’s time to produce Case Diary and original
police papers before this Court. Hence, the matter is adjourned to
10th February 2011.
(Z.
K. Saiyed, J)
Anup
Top