Gujarat High Court Case Information System
Print
SCR.A/1424/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1424 of 2005
==============================================================
MR.RAJENDRA
NAVINCHANDRA PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MR
PRABHAV A MEHTA for
Applicant(s) : 1,
MR L.R. POOJARI, A.P.P. for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 -
3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/10/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Though
this petition has not been notified for hearing today, because of
certain developments, which have taken place, learned advocate Shri
P.A. Mehta has requested that instead of 28th October,
2005, the above petition be kindly heard on 27th October,
2005. He has submitted that he shall inform learned advocate Shri
Himanshu Mehta who has been instructed to appear on behalf of
respondent no. 2 and he has also assured this Court that he will
telegraphically inform respondent no. 2 about this change.
In
view of the above fact, Registry is directed to notify this petition
for hearing on 27th October, 2005 instead of 28th
October, 2005 subject to consent of all the advocates in the matter.
(ANIL
R. DAVE, J.)
(M.D.
SHAH, J.)
siji
Top