Gujarat High Court High Court

Baxuben vs State on 19 March, 2009

Gujarat High Court
Baxuben vs State on 19 March, 2009
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/2394/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2394 of 2007
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2396 of 2007
 

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


 

BAXUBEN
WIDOW OF PRABHUJI MALI - Applicant
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

=================================================
 
Appearance : 
MR
SL VAISHYA for Applicant: 
PUBLIC PROSECUTOR
for Respondent : 1, 
RULE
SERVED for Respondents : 2 -
4. 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 19/03/2009 

 

 
 
COMMON
ORAL ORDER

Shri
Vaishya submits that on account of personal difficulty he is required
to leave the Court. In view of this, request for adjournment is
accepted. Matter is kept on 26/3/2009, with an observation that no
further adjournment will be granted.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top