Gujarat High Court
State vs Unknown on 3 March, 2010
Gujarat High Court Case Information System
Print
CR.A/315/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 315 of 2001
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
BHAGVANDAS
GOPALDAS BUDHANI SELLER KRISHNA PROVISION STORE & 3 - Opponent(s)
=========================================================
Appearance
:
MS.
C.M. SHAH, ADDL.PUBLIC
PROSECUTOR for
Appellant(s) : 1 - 2.
MR YOGESH S LAKHANI for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/03/2010
ORAL
ORDER
The
office endorsement indicates that the paper book is not traceable
though the R & P is received. Shri Yogesh S. Lakhani, learned
advocate appearing for the opponents also submitted that the paper
book is not traceable, the office is directed to make all efforts to
trace paper book and place the matter along with the paper book after
10 days. Time is granted for tracing of the paper book. The matter
is adjourned to 15th
March,2010.
(S.R.BRAHMBHATT,J.)
Vahid
Top