Gujarat High Court Case Information System
Print
CR.MA/10071/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10071 of 2011
==============================================================
PARESH
MAHENDRABHAI SHAH - THRO' JAGRUTI W/O PARESH M SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MR PK RAVAL,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/07/2011
ORAL
ORDER
Party-in-person
seeks time to place on record original complaint dated 16.12.2010.
At his request the matter is adjourned to …
When
the aforesaid order was being passed, the Party-in-person chose to
make submissions on merits without production of copy of complaint
dated 16.12.2010. He was, therefore, heard till 1.40 PM and when the
Court was about to start dictation of the order rejecting the matter
as the Court was not convinced, the Party-in-person again requested
for an adjournment for production of complaint dated 16.12.2010. The
action on the part of the Party-in-person in taking the time of the
Court is indeed unfortunate and depreciable. However, in order to see
to it that the Party-in-person is afforded an opportunity, at his
request, the matter is adjourned to 25.08.2011.
mathew [S.R.
BRAHMBHATT. J.]
Top