Gujarat High Court
Bhikhubhai vs State on 31 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 : MRRUSHABHRSHAH for Applicant(s) : 1, MR SHIVANG SHUKLA, ADDLPUBLIC PROSECUTOR 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 : 31/08/2010 ORAL ORDER
The
affidavit of respondent No. 2-complainant Ukabhai Naranbhai Patel,
who is present, is taken on record and he has confirmed about the
settlement. However, as Learned advocate Mr. Munshi as well as
learned APP Mr. Shivang Shukla desire to have instructions, the
matter is adjourned to 6.9.2010.
(Rajesh
H. Shukla, J.)
(hn)
Top