Gujarat High Court High Court

Bhupendra vs State on 29 September, 2011

Gujarat High Court
Bhupendra vs State on 29 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/289/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 289 of 2010
 

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


 

BHUPENDRA
J SONARA - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MR
HD CHUDASAMA for Applicant: 
PUBLIC PROSECUTOR for
Respondent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Chudasma for the applicant submits that the applicant
has enjoyed interim order whereby he is not required to surrender.
The order in the main matter is likely to be pronounced within short
time as the arguments are concluded today. In view of this, he seeks
adjournment which is not opposed by learned APP. Hence adjourned to
25/2/2011.

Cognate
matter being Criminal Revision Application No. 288 of 2010 be kept
along with present petition.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top