Gujarat High Court High Court

Sanjay vs State on 26 September, 2011

Gujarat High Court
Sanjay vs State on 26 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12462/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12462 of 2011
 

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

 

SANJAY
DAYALSWAROOP GOYAL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
APURVA R KAPADIA for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 26/09/2011 

 

 
 
ORAL
ORDER

As
learned Senior Counsel Mr.Yatin Oza is not present, at the request
made by learned Advocate Mr. Saujani, the matter is adjourned to
accommodate him.

S.O.

to 29.9.2011.

The
earlier order that no coercive step shall be taken, shall continue
till then.

Direct
service is permitted.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top