Gujarat High Court High Court

=========================================Appearance vs Public Prosecutor For on 4 March, 2011

Gujarat High Court
=========================================Appearance vs Public Prosecutor For on 4 March, 2011
Author: G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1180/2006	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1180 of 2006
 

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

D.R.AGRAVAT


 

Versus
 

THE
STATE OF GUJARAT AND ANOTHER
 

=========================================Appearance
: 
MR VIRAT G
POPAT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
HASHIM QURESHI for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 04/03/2011 

 

ORAL
ORDER

1. Learned
advocate Mr. A.B. Pandya for learned advocate Mr. Virat G. Popat is
present. Learned advocate Mr. Hashim Qureshi for respondent No.2 is
also present.

2. Learned
advocate Mr.Pandya has requested that since learned advocate Mr.
Popat is busy with another matter, the present case may be adjourned.
Learned advocate Mr. Hashim Qureshi has seriously objected to that
request.

3. Since
the matter has been listed in the Provisional Board of this Court, in
the interest of justice, as a last chance, the request of learned
advocate Mr. Pandya is granted with a specific direction to see that
henceforth, whenever this matter is listed, he will proceed further
with the same.

4. The
matter is accordingly adjourned.

( G.B.

SHAH, J. )

omkar

   

Top