Gujarat High Court High Court

Chirag vs The on 21 September, 2011

Gujarat High Court
Chirag vs The on 21 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7357/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7357 of 2005
 

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

 

CHIRAG
BHUPENDRABHAI KASHI PAREKH - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAMTHESH D DAVE for
Applicant(s) : 1,MR BHARAT T RAO for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR DHARMESH V SHAH for
Respondent(s) : 2, 
MR RAJESHWAR J DAVE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/09/2011  
 
ORAL ORDER

When
the matter is called out Mr.P.D.Dave, learned advocate for the
applicant is present, Mr.H.L.Jani learned APP is present.
Mr.D.V.Shah, learned advocate for the respondent No.2 has filed sick
note. Mr.P.D.Dave states that some more time is required. Hence, the
matter is adjourned to 3.10.2011.

(Z. K. SAIYED, J.)

kks

   

Top