Gujarat High Court High Court

Narendra vs State on 8 July, 2011

Gujarat High Court
Narendra vs State on 8 July, 2011
Author: Sonia Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5218/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5218 of 2001
 

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

 

NARENDRA
V. PARIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANOJ N POPAT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 08/07/2011 

 

 
ORAL
ORDER

Matter
was kept for pronouncement of the order. During the course of the
certain queries raised by the Court request is being made by learned
counsel for petitioner to adjourn the matter to enable him to get
certain details regarding queries raised by the Court.

Matter
is accordingly adjourned to 15th July, 2011.

[Ms.

Sonia Gokani, J.]

Amit

   

Top