Gujarat High Court High Court

Appearance: vs Mr.K.T.Dave on 2 September, 2011

Gujarat High Court
Appearance: vs Mr.K.T.Dave on 2 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 2547 of 1997


           in


     CRIMINAL MISC.APPLICATIONNo 2390   of 1997




     --------------------------------------------------------------
     KAMLESH KANIYALAL THAKKAR
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
          MR AM PAREKH for Petitioner
          MR.K.T.DAVE, ADDL.PUBLIC PROSECUTOR for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 02/05/97


ORAL ORDER

Rule. Mr. K.T.Dave, learned APP waives service
of the Rule. Mr. Parekh learned Advocate for the
petitioner states that the proceedings before the learned
Magistrate are now fixed on 9th May 1997 and has assured
the Court that the petitioner will remain present on the
said date. In view of this , it is directed that the
petitioner shall personally remain present on 9th May
1997. Application stands disposed of accordingly. Rule
is made absolute to the aforesaid extent.

(K.R.Vyas,J.)