Gujarat High Court
Bharat vs State on 25 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/6470/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6470 of 2011
With
CRIMINAL
MISC.APPLICATION No. 6678 of 2011
To
CRIMINAL
MISC.APPLICATION No. 6679 of 2011
=========================================================
BHARAT
JAYANTILAL PATHAK - DIRECTOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR ABICHANDANI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/08/2011
ORAL
ORDER
Learned
advocate Mr.Abichandani wants to place on record the
affidavit-in-rejoinder but as the petitioner was abroad for training,
the same could not be filed and so he requests for some time.
Party-in-person is present. He strongly objected for granting
adjournment.
S.O.
to 8.9.2011. It is clarified that on that date, the Court will
proceed with the matter without considering request of any kind.
(
M.D.Shah, J )
srilatha
Top