Gujarat High Court
Rohit vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
CR.RA/21/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 21 of 2010
=======================================================
ROHIT
BABUJI THAKOR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
BHARGAV N BHATT for Applicant(s) : 1 - 2.
MR RC KODEKAR APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2010
ORAL
ORDER
Notice
returnable on 22nd February, 2010. Learned A.P.P., Ms.R.C.
Kodekar waives service of notice on behalf of the respondent.
In
the meantime, it will be open for the applicants to seek adjournment
before the Trial Court.
Direct
service is permitted.
(AKIL
KURESHI,J.)
/patil
Top