Gujarat High Court
Shri vs State on 23 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/454/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 454 of 2007
With
CRIMINAL
MISC.APPLICATION No. 8279 of 2006
=========================================================
SHRI
BHARATBHAI MANSUKHLAL BUDHEV & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
YOGESH S LAKHANI for Applicant(s) : 1 - 2.
MR KP RAVAL APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 23/02/2011
ORAL
ORDER
Mr.Gajjar,
learned advocate for Mr.Y.S.Lakhani requests for one week time
specifying that the other side also has made a similar request.
Accordingly, matter stands adjourned to 4th March, 2011.
It
is made clear that since the matter is appearing nearly 54 times on
the Board, same is fixed peremptorily.
(SONIA
GOKANI, J.)
(ashish)
Top