Gujarat High Court High Court

Gopalbhai vs State on 27 September, 2011

Gujarat High Court
Gopalbhai vs State on 27 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/293/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 293 of 2011
 

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

 

GOPALBHAI
NANUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN K DAVE for
Applicant(s) : 1,MR LAXMANSINH M ZALA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR VC VAGHELA for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

At
the request made by learned advocate Mr. Dipen K Dave, appearing for
the applicant, the matter is adjourned to 10th
November, 2011.

Ad-interim
relief granted earlier to continue till then as the full amount has
been deposited as stated by learned Advocate for the applicant.

(RAJESH
H. SHUKLA, J.)

Pawan

   

Top