Gujarat High Court High Court

Bhadresh vs Central on 1 August, 2011

Gujarat High Court
Bhadresh vs Central on 1 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2444/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2444 of 2011
 

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

 

BHADRESH
J MEHTA - Applicant(s)
 

Versus
 

CENTRAL
BUREAU OF INVESTIGATION - GANDHINAGAR. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Applicant(s) : 1, 
MR YN RAVANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/08/2011 

 

ORAL
ORDER

Despite
this matter is called out twice, a request is made on behalf of
Mr.Y.N. Ravani, learned advocate appearing on behalf of the
respondent to adjourn the matter.

This
Court is required to adjourn the matter due to non-availability of
the learned counsel appearing on behalf of the respondent. However,
in the interest of justice and as a last chance S.O. to 9/8/2011. On
that day, if the learned counsel for the respondent is not available,
matter shall be proceeded further ex-parte and appropriate order
shall be passed on merits.

[M.R.

SHAH, J.]

rafik

   

Top