Gujarat High Court
Neesa vs State on 23 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2239/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2239 of 2006
With
SPECIAL
CRIMINAL APPLICATION No. 52 of 2006
With
SPECIAL
CRIMINAL APPLICATION No. 1892 of 2006
With
SPECIAL
CRIMINAL APPLICATION No. 1894 of 2006
With
SPECIAL
CRIMINAL APPLICATION No. 2240 of 2006
With
CRIMINAL
MISC.APPLICATION No. 4388 of 2007
In
SPECIAL CRIMINAL APPLICATION No. 1892 of 2006
With
CRIMINAL
MISC.APPLICATION No. 4392 of 2007
In
CRIMINAL MISC.APPLICATION No. 4392 of 2007
=========================================================
NEESA
LEISURE LTD & 7 - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA
for
Applicant(s) : 1 - 8.
PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI 23rd February 2011
ORAL
ORDER
Learned advocates for the
parties have jointly made a request for adjourning the matters.
Request is granted. Matters are fixed for hearing on 11th
March 2011 at 2:30 pm.
{Ms.
Sonia Gokani, J.}
Prakash*
Top