Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr Rc Kodekar on 3 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Mr Rc Kodekar on 3 August, 2010
Author: Akshay H.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 3021 of 2003



     --------------------------------------------------------------
     NASIR HUSSEIN CHANDBHAI SHAIKH
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 3021 of 2003
          MR MM TIRMIZI for Petitioner No. 1-2
          MR RC KODEKAR, APP for Respondent No. 1


     --------------------------------------------------------------


              CORAM : MR.JUSTICE AKSHAY H.MEHTA


              Date of Order: 03/05/2003


ORAL ORDER

1.Mr. Kodekar, Ld. APP states that the
Investigating Officer, though intimated, has not come.
The matter has been called out twice. It is stated by
the learned colleague of Mr. Tirmizi that he is busy in
other Court. In that view of the matter, S.O. to
8/5/2003.

[ AKSHAY H. MEHTA, J. ]

* Pansala.