Gujarat High Court
Vijay vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/3763/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3763 of 2008
=========================================================
VIJAY
S. SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YJ TRIVEDI for
Applicant(s) : 1,MR HARSHIT S TOLIA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR FB BRAHMBHATT for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 14/10/2008
ORAL
ORDER
Learned
counsel Mr.Parth Tolia stated that the hearing may be adjourned with
extension of interim relief by consent on his statement that no
further adjournment will be sought on any ground and the negotiation
would be completed by the end of this week. Hence, S.O. to
21.10.2008. Interim relief
granted earlier shall stand extended till then.
(D.H.WAGHELA,
J.)
Hitesh
Top