Gujarat High Court High Court

Appearance vs Mr. L.B.Dabhi on 27 July, 2010

Gujarat High Court
Appearance vs Mr. L.B.Dabhi on 27 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8209/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8209 of 2010
 

In


 

CRIMINAL
APPEAL No. 702 of 2010
 

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

 

SURMAL
MAKNABHAI MAVI 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Applicant(s) : 1, 
MR. L.B.DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 27/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

M.A.Kharadi, learned Advocate for the Applicant states that he shall
supply the entire set of evidence in four sets for the purpose of
deciding this application. He therefore seeks two weeks time to
enable him to supply the same.

Upon
his request, the matter is adjourned to 10.8.2010.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top