Gujarat High Court
Hafeezbhai vs State on 20 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/4364/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4364 of 2010
In
CRIMINAL
APPEAL No. 700 of 2010
=========================================================
HAFEEZBHAI
IBRAHIMBHAI VOHRA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.E.E.Saiyed,
learned advocate for the applicant prays to adjourn the matter to
enable him to supply the copies of the set of evidence.
2. The
prayer made by him has not been opposed by Mr.L.B.Dabhi, learned APP.
3. Hence,
by consent, the matter is adjourned to 3rd August 2010.
(A.M.Kapadia,
J.)
(J.C.Upadhyaya,
J.)
/moin
Top