Gujarat High Court High Court

Mohmed vs The on 3 September, 2010

Gujarat High Court
Mohmed vs The on 3 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/2191/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2191 of 2008
 

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

 

MOHMED
HANIF FAZALBHAI SHEIKH - Applicant
 

Versus
 

THE
STATE OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant: 
PUBLIC
PROSECUTOR for
Respondent: 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/03/2008 

 

 
 
ORAL
ORDER

Mr.

Ashish Dagli for the applicant makes a request for adjourning this
matter so as to prepare himself on the matter. Adjournment as sought
for is granted. Matter is kept on 11/3/2008.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top