Gujarat High Court High Court

Bharatbhai vs State on 12 April, 2010

Gujarat High Court
Bharatbhai vs State on 12 April, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/420/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 420 of 2009
 

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


 

BHARATBHAI
HIMATLAL UDAVIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
MB PARIKH for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 12/04/2010
 

ORAL
ORDER

The
respondent no.2 is present in the Court as party-in-person. Learned
A.P.P., Mr.Jani, who appears for the State has stated that some time
may be granted to enable him to take instruction with regard to the
suggestion made by the Court on the last occasion particularly what
has referred to in Criminal Misc. Application No.14 of 2009 by the
Learned Additional Sessions Judge, Fast Track Court, Amreli at
Annexure-E in Para No.3.

Therefore
by consent, the matter is finally adjourned to 19th April,
2010.

Learned
counsel, Mr.Parikh for the applicant has no objection.

(RAJESH
H. SHUKLA, J.)

/patil

   

Top