Gujarat High Court
Bhikhubhai vs State on 23 August, 2010
Gujarat High Court Case Information System Print SCR.A/856/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No.856 of 2010 ====================================================== BHIKHUBHAI RANCHHODBHAI DABHI - Applicant(s) Versus STATE OF GUJARAT & 13 - Respondent(s) ====================================================== Appearance : MR RUSHABHR SHAH for Applicant(s) : 1, MR LR POOJARI, APP for Respondent(s) : 1, MR AD SHAH for Respondent(s) : 2, MR DIPEN A DESAI for Respondent(s) : 2, MR MANISH M DESAI for Respondent(s) : 2, MR KUNAN B NAIK for Respondent(s) : 3 - 4. MR PRAVIN GONDALIYA for Respondent(s) : 5, MR JM PANCHAL for Respondent(s) : 6 - 7, 10, MRKJPANCHAL for Respondent(s) : 6 - 7, 10, MR SUDHIR SHAH for Respondent(s) : 8, NOTICE SERVED BY DS for Respondent(s) : 9, 14, MR BC DAVE for Respondent(s) : 11, DS AFF.NOT FILED (N) for Respondent(s) : 12 - 13. ====================================================== CORAM : HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 23/08/2010 ORAL ORDER
At
the joint request made by the learned counsel appearing in the matter
l.e. learned counsel Mr.Rushabh Shah with Mr.B.B.Naik, learned
Senior Counsel, as well as learned counsel Mr.Dipen Desai,
Mr.A.D.Shah and Mr.S.N.Sanjanwala, learned Senior Counsel,
matter is adjourned to 27th
August,
2010.
Sd/-
[
RAJESH H.SHUKLA, J ]
Bhavesh*
Top