Gujarat High Court High Court

Bharatsinh vs State on 9 February, 2011

Gujarat High Court
Bharatsinh vs State on 9 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15100/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15100 of 2010
 

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


 

BHARATSINH
VIJAYSINH PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================
 
Appearance : 
MR
EE SAIYED FOR MS MUMTAZ SAIYED
for Applicant(s) : 1, 
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR AD
SHAH WITH MR EKANT G AHUJA for Respondent(s) : 2 -
8. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 09/02/2011
 

ORAL
ORDER

Heard
Mr.E.E. Saiyed, learned counsel for Ms.Mumtaz Saiyed, learned
counsel for the applicant, Mr.H.L. Jani, learned Additional Public
Prosecutor appearing for respondent No.1-State and Mr.A.D. Shah,
learned counsel with Mr.Ekant Ahuja, learned counsel for the
respondent Nos.2 to 8.

The
matter is argued at length by the learned counsel of the parties.
For the consideration of submissions advanced by the learned counsel
for the parties, Case Diary and original police papers are required
to be called for. Hence, Mr.Jani is directed to produce Case Diary
and original police papers before the Court.

Mr.Jani
has prayed for one day’s time to produce Case Diary and original
police papers before this Court. Hence, the matter is adjourned to
10th February 2011.

(Z.

K. Saiyed, J)

Anup

   

Top