Gujarat High Court
Bhagvanbhai vs State on 17 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/16150/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16150 of 2010
======================================
BHAGVANBHAI
JERAMBHAI MAVANI & 7 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
BM MANGUKIYA for the Applicants.
MR LB DABHI, APP for Respondent
No.1.
RULE SERVED for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/10/2011
ORAL
ORDER
A
request is made on behalf of Mr.Mangukiya, learned advocate appearing
on behalf of the applicants to adjourn the matter to 19/10/2011. As a
last chance, S.O. to 19/10/2011. Ad-interim relief granted
earlier is directed to be continued till then. If on that day learned
advocate appearing on behalf of the applicants chooses to remain
absent, an appropriate order shall be passed.
[M.R.SHAH,J]
*dipti
Top