Gujarat High Court High Court

Chaturbhuj vs Shri on 5 March, 2010

Gujarat High Court
Chaturbhuj vs Shri on 5 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2303/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2303 of 2009
 

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


 

CHATURBHUJ
VASHISTH - Appellant
 

Versus
 

STATE
OF GUJARAT & 1 - Opponents
 

=================================================
 
Appearance : 
MR
RJ GOSWAMI for Appellant:MRDINESHBPATEL for Appellant: 
PUBLIC
PROSECUTOR for Opponent: 1, 
NOTICE UNSERVED for Opponent:
2, 
================================================ 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

Shri
JV Vaghela for Shri RJ Goswami for the appellant submits that fresh
address of respondent no.2 would be supplied and the matter may be
adjourned, so that on next occasion appropriate order of issuing
notice could be passed. At his request adjourned to 12/3/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top