Gujarat High Court Case Information System
Print
FA/5256/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5256 of 1998
To
FIRST
APPEAL No. 5260 of 1998
=========================================================
AHER
RANMAL NARAN – Appellant(s)
Versus
STATE
OF GUJARAT & 2 – Defendant(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Appellant(s) : 1,
MR HL JANI, ASST.GOVERNMENT PLEADER for
Defendant(s) : 1 –
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/09/2010
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.Tushar
L.Sheth, learned advocate for the appellant prays to adjourn the
matter to enable him to verify all appeals.
Prayer
made by him has not been opposed by Mr.H.L.Jani, learned AGP for the
respondent – State of Gujarat.
Hence,
by consent, matter is adjourned to 07.10.2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top