Gujarat High Court High Court

Abdul vs State on 25 June, 2010

Gujarat High Court
Abdul vs State on 25 June, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3613/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3613 of 2010
 

In


 

CRIMINAL
APPEAL No. 2354 of 2006
 

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

 

ABDUL
KARIM SHEIKH S/O. MOINUDDIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MADANSINGHOBAROD
for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/06/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

When
the matter was called out, learned advocate Mr.Barod was not present.
By way of last opportunity, the matter is adjourned to 8.7.2010. The
applicant or his learned advocate shall remove the office objections
on or before that date, failing which the application shall stand
dismissed for non-prosecution.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top