Gujarat High Court
Jalani vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/3611/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3611 of 2010
In
CRIMINAL
APPEAL No. 1963 of 2006
=========================================================
JALANI
SHEIKH S/O.ALLAH BUX - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MADANSINGHOBAROD
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
When
the matter was called out, learned advocate Mr.Barod was not present.
By way of last opportunity, the matter is adjourned to 8.7.2010. The
applicant or his learned advocate shall remove the office objections
on or before that date, failing which the application shall stand
dismissed for non-prosecution.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top