Gujarat High Court High Court

R.M.Enterprise vs Pursuant on 11 November, 2011

Gujarat High Court
R.M.Enterprise vs Pursuant on 11 November, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/954/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 954 of 2011
 

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

 

R.M.ENTERPRISE
- Appellant(s)
 

Versus
 

BABUBHAI
MANGALJIBHAI THAKKER & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NALIN K THAKKER for
Appellant(s) : 1, 
NOTICE NOT RECD BACK for Opponent(s) : 1, 
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

Pursuant
to the notice issued by
this Court, the respondent No.1 is present. He seeks time to engage
advocate.

As
per the trial court record, the papers of “B” file were
destroyed as per the criminal manual. So the original Rojkam is not
available. In view of the above, learned advocate for the appellant
is permitted to place on record the copy of Rojkam. The matter is
adjourned to 10.10.2011.

(
M.D. SHAH, J. )

syed/

   

Top