Gujarat High Court
Bhikhabhai vs Narcotics on 18 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2920/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2920 of 2011
In
CRIMINAL
APPEAL No. 1338 of 2007
AND
CRIMINAL
MISC.APPLICATION No. 2921 of 2011
In
CRIMINAL APPEAL No. 1362 of 2007
To
CRIMINAL
MISC.APPLICATION No. 2922 of 2011
In
CRIMINAL APPEAL No. 1412 of 2007
AND
CRIMINAL
MISC.APPLICATION No. 2924 of 2011
In
CRIMINAL APPEAL No. 1378 of 2007
To
CRIMINAL
MISC.APPLICATION No. 2925 of 2011
In
CRIMINAL APPEAL No. 1459 of 2007
=========================================================
BHIKHABHAI
RAVJIBHAI PATEL @ JAGDISHBHAI RAVJIBHAI PATEL - Applicant(s)
Versus
NARCOTICS
CONTROL BUREAU & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR YOGESH R AGRAWAL for Applicant(s) : 1,
MR VH
KANARA for Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 18/03/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
On
a request made by learned advocate Mr.Rajesh M.Agrawal, the matters
are adjourned to 22.3.2011.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top