Gujarat High Court
Noormohammad vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2533/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2533 of 2010
=========================================================
NOORMOHAMMAD
HUSAINBHAI SINDHI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
EJAZ M QURESHI for
Applicant(s) : 1,
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2,4 -
6.
NOTICE UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 28/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
The
matter is called out thrice in the day, but none is present for the
petitioner. On 17.2.2011 the petitioner himself was present and had
asked for time to engage another advocate and the matter was
adjourned to today. However, since the petitioner is not present
today, in the interest of justice, the matter is adjourned to 7th
March, 2011.
(
A.L. DAVE, J. )
(
R.M. CHHAYA, J. )
syed/
Top