Gujarat High Court High Court

Kalpesh vs State on 10 August, 2010

Gujarat High Court
Kalpesh vs State on 10 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8056/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8056 of 2010
 

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


 

KALPESH
@ KACHHIYO ARVINDBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR MM
TIRMIZI for
Applicant(s) : 1, 
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 10/08/2010
 

ORAL
ORDER

Mr.Haresh
Joshi, learned advocate for M/s. Thakkar Associates, has contended
that they have instructions to appear on behalf of the original
complainant and prayed to file Vakalatnama. He has also prayed for
time.

Prayer
as prayed for, is granted. Mr.Joshi is directed to file Vakalatnama
during the course of the day.

The
matter is adjourned to 18th August 2010.

(Z.

K. Saiyed, J)

Anup

   

Top