Gujarat High Court High Court

Babaldas vs Si on 8 October, 2008

Gujarat High Court
Babaldas vs Si on 8 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/594/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 594 of 2002
 

In


 

CRIMINAL
REVISION APPLICATION No. 499 of 2001
 

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

 

BABALDAS
BECHARDAS CHAVDA - Applicant(s)
 

Versus
 

SI
PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

Eventhough
the party-in-person was informed by the office vide letter dated
23.09.08, he has not remained present before the Court. Be that as it
may, since party-in-person is appearing in the matter, the matter is
adjourned to 12.11.2008. Registry shall give necessary intimation in
that regard to the party-in-person well in advance.

mathew							[H.B.ANTANI,
J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top