Gujarat High Court
Safiqbhai vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/735/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 735 of 2010
=================================================
SAFIQBHAI
SARIFBHAI KORVALIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR.J
S.SADHWANI for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR NIRAV C THAKKAR for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/02/2011
ORAL
ORDER
Learned
advocate for the petitioner submits that in exercise of powers under
Section 408 of the Code of Criminal Procedure, 1973, it is not open
for the learned Sessions Judge to call for the record and Proceeding
of the file of subordinate court and to club / transfer the cases.
However,
learned advocate for the respondent seeks time.
S.O
to 01.03.2011.
It
will be open for the parties to request the learned Sessions Judge
for adjournment of the case.
[Anant
S. Dave, J.]
*pvv
Top