Gujarat High Court
Dilip vs State on 2 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/535/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 535 of 2004
With
CRIMINAL
MISC.APPLICATION No. 5535 of 2004
With
SPECIAL
CRIMINAL APPLICATION No. 890 of 2004
With
SPECIAL
CRIMINAL APPLICATION No. 892 of 2004
With
CRIMINAL
MISC.APPLICATION No. 5008 of 2004
=================================================
DILIP
KRISHANCHAND MALHOTRA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=================================================
Appearance :
MR
PR NANAVATI for Applicant:
PUBLIC PROSECUTOR for Respondent: 1,
MR
CG SHARMA for Respondent : 2,
MR KJ SHETHNA for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/02/2011
COMMON
ORAL ORDER
This
group of petitions are listed today for orders. None is present for
the parties. Matters are adjourned in the interest of justice to
17/2/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top