Gujarat High Court
State vs Hasumukhbhai on 26 August, 2008
Gujarat High Court Case Information System
Print
CR.RA/39220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 392 of 2008
With
CRIMINAL
REVISION APPLICATION No. 393 of 2008
To
CRIMINAL
REVISION APPLICATION No. 397 of 2008
=========================================================
STATE
OF GUJARAT & 1 - Applicant(s)
Versus
HASUMUKHBHAI
KANTIBHAI DAVE PROP. OF SHRI RAM TRADERS - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1 - 2.
NOTICE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/08/2008
ORAL
ORDER
Learned
advocate Mr.Tolia submits that he has instructions to appear for the
respondent and he has already filed his Vakalatnama in the three
matters.
In
view of the above, he prays for time. Hence, all these matters are
adjourned to 11.09.2008.
[H.B.ANTANI,
J.]
Hitesh
Top