Gujarat High Court High Court

Viramdevsinh vs State on 25 August, 2010

Gujarat High Court
Viramdevsinh vs State on 25 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9880/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9880 of 2010
 

In


 

CRIMINAL
APPEAL No. 1755 of 2009
 

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

 

VIRAMDEVSINH
NONGHUBHA JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT 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
: 25/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Mr.Virat
Popat, learned advocate for the applicant prays to adjourn the matter
to enable him to get further instructions from the applicant.

2. The
prayer made by him has not been opposed by Mr.L.B.Dabhi, learned APP
for the respondent State of Gujarat.

3. Hence,
by consent, the matter is adjourned to 31st August 2010.

(A.M.Kapadia,
J.)

(J.C.Upadhyaya,
J.)

/moin

   

Top