Gujarat High Court High Court

State vs Bhuvneshwar on 12 August, 2010

Gujarat High Court
State vs Bhuvneshwar on 12 August, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/437/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 437 of 2004
 

 
 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

BHUVNESHWAR
SATYAPRASAD MISHRA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JK SHAH APP  for
Applicant 
RULE SERVED for Respondent(s) : 1, 
MR ASHISH H SHAH
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER 12th August 2010
		
	

 

 
 ORAL
ORDER

When the
matter is called out, learned advocate for the respondents is not
present. Learned APP Mr. Shah is present. He has submitted that since
the cause list has been placed at 11:30 a.m. today, learned
advocates of the contesting parties could not remain present and even
the papers of the Application are not readily available with him
i.e., the APP also. He also submitted that even the advocates
of private applicants/accused would not be carrying the papers.
Hence, it would not be proper to pass any order in absence of the
learned advocates. Thus, adjourned.

{K.M Thaker,
J.}

Prakash*

   

Top