Gujarat High Court High Court

Appearance : vs Mr Dc Sejpal on 31 March, 2011

Gujarat High Court
Appearance : vs Mr Dc Sejpal on 31 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/147/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 147 of 2010
 

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


 

RADHABEN
CHETANKUMAR PATEL
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

=========================================
 
Appearance : 
MR
HEMANT B RAVAL for
the Petitioner 
MR DC SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent Nos.1-2 
None for Respondent(s) : 2 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.Hemant
B.Raval, learned advocate for the petitioner, seeks leave to amend
the name of respondent No.6.

Permission
is granted.

Mr.D.C.Sejpal,
learned Additional Public Prosecutor, apprises the Court that
pursuant to order dated 01.02.2010, police officer and respondent
Nos.3, 4 and 5 are present in the Court.

For
the present, presence of respondent Nos.3, 4 and 5 is dispensed with.

Learned
Additional Public Prosecutor is asked to convey to the police officer
that he shall see to it that respondent Nos.3, 4 and 5 shall be made
available for remaining present before the Court any time when the
Court directs.

Learned Additional Public Prosecutor wants some time. At his
request, the matter is adjourned to 08.02.2010.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

*Shitole

   

Top