Gujarat High Court High Court

Shree vs State on 12 November, 2008

Gujarat High Court
Shree vs State on 12 November, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SA/130/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 130 of 2008
 

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


 

SHREE
SHANKARACHARYA ABHINAV SACHIDANAND TIRATH SANSKRIT - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
SP MAJMUDAR for Appellant(s) : 1,MR PP MAJMUDAR
for Appellant(s) : 1, 
GOVERNMENT PLEADER for Defendant(s) : 1, 
MR
JD AJMERA for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
ORAL
ORDER

Mr.

J.D. Ajmera, the learned advocate appearing for the respondent states
that the Affidavit has been filed by the learned advocate who
appeared before the Trial Court. A copy of the said Affidavit is
given to Mr. J.D. Ajmera only yesterday and he wants to file further
reply. The matter is therefore adjourned to 19.11.2008 and further
submits that the respondent will not object to the application for
adjournment if moved by the Appellant.

(K.A.

Puj, J.)

(Caroline)

   

Top