Gujarat High Court
Kantilal vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/2837/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2837 of 2010
=========================================================
KANTILAL
JAICHAND LALCHAND SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/09/2010
ORAL
ORDER
At
the request made by learned advocate Mr.Dilip Kanojia on behalf of
learned advocate Mr.Qureshi that learned counsel Mr.Sanjanwala would
appear, therefore, matter may be kept on Monday. Matter could have
been adjourned, however, after the matter is called out twice,
learned advocate has not remained present and as it appears from the
record, matter has been adjourned more than half a dozen time.
In
the circumstances, matter is adjourned to 13th September,
2010.
(RAJESH
H.SHUKLA, J.)
(ashish)
Top