Gujarat High Court Case Information System
Print
CR.RA/420/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 420 of 2009
=======================================================
BHARATBHAI
HIMATLAL UDAVIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
MB PARIKH for Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 12/04/2010
ORAL
ORDER
The
respondent no.2 is present in the Court as party-in-person. Learned
A.P.P., Mr.Jani, who appears for the State has stated that some time
may be granted to enable him to take instruction with regard to the
suggestion made by the Court on the last occasion particularly what
has referred to in Criminal Misc. Application No.14 of 2009 by the
Learned Additional Sessions Judge, Fast Track Court, Amreli at
Annexure-E in Para No.3.
Therefore
by consent, the matter is finally adjourned to 19th April,
2010.
Learned
counsel, Mr.Parikh for the applicant has no objection.
(RAJESH
H. SHUKLA, J.)
/patil
Top