Gujarat High Court High Court

Batuksinh vs State on 5 September, 2008

Gujarat High Court
Batuksinh vs State on 5 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7995/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7995 of 2008
 

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

 

BATUKSINH
RAVUBHA JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HN JHALA for
Applicant(s) : 1,MR ASHISH M DAGLI for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

The
applicant is present in person. Mr.Dagli, learned advocate has
submitted that earlier he was appearing on behalf of the applicant
herein and now Mr.HN Jhala, learned advocate appearing on behalf of
the applicant.

At
the request of Mr.Dagli, learned advocate S.O. to 9/9/2008 so as to
enable the applicant to make alternative arrangement. On that day
irrespective of whether alternative arrangement is made or not, the
application will be proceeded further.

[M.R.

SHAH, J.]

rafik

   

Top