Gujarat High Court High Court

Ashokbhai vs State on 19 February, 2010

Gujarat High Court
Ashokbhai vs State on 19 February, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/584/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 584 of 2010
 

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

ASHOKBHAI
SHANTILAL PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR JR SHAH
for Applicant(s) : 1 -
3. 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MS
ARCHANA R ACHARYA for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
ORDER

It
is mentioned on behalf of learned advocate Ms. Archana Acharya
appearing for the original complainant that due to death in the
family she may not be able to remain present. Learned advocate Mr.
J.R. Shah, though insisted, fairly stated that on the next occasion
the matter may be proceeded. Therefore, the matter is adjourned to
26.2.2010.

(Rajesh
H. Shukla, J.)

(hn)

   

Top