Gujarat High Court High Court

Mehul vs State on 7 December, 2010

Gujarat High Court
Mehul vs State on 7 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13602/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13602 of 2010
 

 
======================================


 

MEHUL
YOGESHBHAI VYAS - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
KB ANANDJIWALA for the Applicant. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 07/12/2010 

 

 
ORAL
ORDER

It
appears that respondent No.2 – Geetaben Bhupatbhai Vyas –
original complainant is served and her son Mr.Avnish is personally
present in the Court and prays for time so as to enable respondent
No.2 to engage lawyer. Hence, S.O. to 16/12/2010.

[M.R.SHAH,J]

*dipti

   

Top