Gujarat High Court
Bhikhubhai vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/856/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 856 of 2010
======================================
BHIKHUBHAI
RANCHHODBHAI DABHI - Applicant(s)
Versus
STATE
OF GUJARAT & 13 - Respondent(s)
======================================
Appearance :
MRRUSHABHRSHAH
for Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
AD SHAH for Respondent(s) : 2,
MR DIPEN A DESAI for Respondent(s)
: 2,
MR MANISH M DESAI for Respondent(s) : 2,
MR KUNAN B NAIK
for Respondent(s) : 3 - 4.
MR PRAVIN GONDALIYA for Respondent(s) :
5,
MR JM PANCHAL for Respondent(s) : 6 - 7, 10,
MRKJPANCHAL for
Respondent(s) : 6 - 7, 10,
MR SUDHIR SHAH for Respondent(s) :
8,
NOTICE SERVED BY DS for Respondent(s) : 9, 14,
MR BC DAVE
for Respondent(s) : 11,
DS AFF.NOT FILED (N) for Respondent(s) :
12 - 13.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 27/08/2010
ORAL ORDER
At
the joint request made by learned advocate Mr.Rushabh Shah as well as
learned advocates Mr.Dipen Desai, Mr.K.J.Panchal, Mr.J.B.Pardiwala,
Mr.B.B.Naik, learned senior counsel and Mr.Poojari, learned APP,
matter to be listed on 31.08.2010 before this Court only with a view
to ascertain and confirm by keeping respondent No.2-complainant
personally present.
[RAJESH
H. SHUKLA, J.]
Amit/-
Top