Gujarat High Court
Bhavikkumar vs The on 2 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/5955/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5955 of 2005
=========================================================
BHAVIKKUMAR
MOHANBHAI BHARWAD - Applicant(s)
Versus
THE
STATE OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,MRS RANJAN B PATEL for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR KH BAXI for Respondent(s) :
1,
MR NV SOLANKI for Respondent(s) : 1,
DS AFF.NOT FILED (R)
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/05/2011
ORAL
ORDER
Learned
advocate Mr.Patel for applicant has submitted that the FIR is time
barred and the provision of Section 467 and 471 of Indian Penal Code
has been invoked with a view to invoke a period of limitation. After
making such submissions, he request for time.
Request
is accepted. The matter is adjourned to 03.05.2011, with the
specific observation that no further time shall be granted.
[S.R.BRAHMBHATT,
J.]
..mitesh..
Top