Gujarat High Court Case Information System
Print
SCR.A/2495/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2495 of 2010
=========================================
NANABHAI
VASTABHAI PATEL
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
BC DAVE with MR
KUNAL B DAVE for Applicant
MR LB DABHI APP for Respondent No.1
DS
AFF.NOT FILED for Respondent No. 2
NOTICE NOT RECD BACK for
Respondent Nos. 3 - 9.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 27/12/2010
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE
A.M.KAPADIA)
1 Mr.
Sikandar Saiyed, learned Advocate, appears and states that Mr. H.S.
Muliya, learned Advocate, has received instructions to appear in this
matter on behalf of respondent Nos. 6, 8 and 9 and he shall enter
his appearance representing them on or before 30.12.2010.
2 He,
therefore, prays to adjourn the matter.
3 The
prayer made by him has not been opposed by Mr. B.C. Dave, learned
Advocate for the petitioner as well as Mr. L.B. Dabhi, learned APP
for the respondent No.1 – State of Gujarat.
4 Hence,
by consent, the matter is adjourned to 24.1.2011.
(A.M.KAPADIA,
J.)
(B.N.
MEHTA, J.)
pnnair
Top