Gujarat High Court
Mohmed vs State on 17 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/5807/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5807 of 2008
In
CRIMINAL
MISC.APPLICATION No. 14256 of 2007
=========================================================
MOHMED
NAZIR HAJI ISMAIL SAYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASIFKHAN I PATHAN for
Applicant(s) : 1,
MR.IM PANDYA APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/07/2008
ORAL
ORDER
Learned
advocate Mr.Pathan for the applicant seeks adjournment so as to
enable him to produce the medical case papers of daughter of
applicant, as the applicant is required to take her to Bombay for
treatment. The time as sought for is granted. The matter is adjourned
to 24.07.2008.
(S.R.BRAHMBHATT,
J.)
Hitesh
Top