Gujarat High Court High Court

Appearance : vs Rule Not Recd Back For on 21 July, 2010

Gujarat High Court
Appearance : vs Rule Not Recd Back For on 21 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1555/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1555 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1554 of 2010
 

In


 

CRIMINAL
APPEAL No. 280 of 2010
 

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


 

STATE
OF GUJARAT 

 

Versus
 

RAJESH
JAYANTILAL DAVE & ORS
 

=========================================
 
Appearance : 
MR
LB DABHI APP for
Applicant 
RULE NOT RECD BACK for Respondent  Nos. 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 21/07/2010 

 

ORAL
ORDER

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

1 Though
as per the cause list, Rule issued to respondent Nos. 1 to 4 has
not been received back so far, Mr. A.V. Nayak, learned Advocate
appears and states that Mr. Shirish R. Patel, learned Advocate,
has received instructions to appear in this matter on behalf of
the respondents accused. He seeks time to enter his appearance
and to receive further instructions.

2 The
prayer made by him has not been opposed by Mr. L.B. Dabhi, learned
APP for the applicant State of Gujarat.

3 By
consent, the matter is adjourned to 27.7.2010.

4 Registry
is directed to show the name of Mr. Shirish R. Patel as Advocate for
the respondents accused.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top