Gujarat High Court High Court

Babuji vs Popatji on 10 August, 2011

Gujarat High Court
Babuji vs Popatji on 10 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9745/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9745 of 2011
 

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

BABUJI
GANDAJI THAKORE - Applicant(s)
 

Versus
 

POPATJI
GELAJI THAKORE & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR PR ABICHANDANI for
Applicant(s) : 1,MS BHARGAVI G THAKAR for Applicant(s) : 1, 
MR
ASHISH M DAGLI for Respondent(s) : 1, 
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 10/08/2011 

 

 
 
ORAL
ORDER

Heard
Mr. P.R.Abichandani learned advocate for the applicant, Mr. Ashish
M.Dagli learned advocate for the respondent No.1 and Ms. C.M.Shah
learned Additional Public Prosecutor for the respondent No.2.
Arguments are concluded. However, learned advocates for the
respective parties seek to place reliance upon certain decisions in
support of their submissions. Hence, the matter is adjourned to 16th
August, 2011.

(HARSHA
DEVANI, J.)

(ashish)

   

Top