Gujarat High Court
Dipti vs State on 6 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/12947/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12947 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 1526 of 2008
=======================================================
DIPTI
DHIRENBHAI GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=======================================================
Appearance :
MR
ZUBIN F BHARDA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/11/2008
ORAL
ORDER
Learned
Advocate, Mr.L.M. Lokhandwala on behalf of the learned Advocate,
Mr.Zubin F. Bharda appearing for the applicant prays for time. That
is how the matter is adjourned.
It
is clarified that this application is adjourned at the instance of
the applicant and the pendency of the present application is no
ground to stay further proceedings before the Trial Court.
The
matter stands over to 21.11.2008.
(M.R.
SHAH, J.)
/patil
Top