Gujarat High Court
Dipakbhai vs State on 23 July, 2009
Gujarat High Court Case Information System
Print
SCR.A/123020/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1230 of 2009
=========================================
DIPAKBHAI
JAGDISHCHANDRA PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR CL SONI for the
Applicant.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/07/2009
ORAL
ORDER
Due
to paucity of time, it is not possible to take up the matter for
hearing today. In the circumstances, the matter is adjourned to 29th
July, 2009. In the meanwhile, it would be open for the petitioner to
seek an adjournment in the proceedings of Sessions case no.204 of
2009 pending in the Court of the learned Additional City Sessions
Judge, Court no.16, Ahmedabad. To be listed on the first board.
(HARSHA DEVANI,J)
***darji
Top