Gujarat High Court High Court

Veja vs State on 31 August, 2010

Gujarat High Court
Veja vs State on 31 August, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5148/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5148 of 2010
 

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


 

VEJA
PARBAT BHUTIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
BM MANGUKIYA for Respondent(s) : 1, 
MR VH KANARA for Respondent(s)
: 1, 
MR VIJAY H NANGESH for Respondent(s) : 1, 
MRVINODMGAMARA
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 31/08/2010 

 

ORAL
ORDER

Learned
A.P.P. Ms. Mini Nair has requested in morning to keep the matter at
2:30 by stating that Mr. Trivedi is appearing at 2:30. Now, she has
stated that Mr. Trivedi is busy in another Court and the matter may
be adjourned, to which learned Senior Counsel Mr. Lakhani has
reservation and has stated that the matter has been adjourned
repeatedly.

In
the circumstances, the matter is finally adjourned to 6th
September 2010 with a clear understanding that no adjournment shall
be granted in the matter.

(RAJESH
H. SHUKLA, J.)

jani

   

Top