Gujarat High Court
Bhupendra vs State on 29 September, 2011
Gujarat High Court Case Information System
Print
CR.RA/289/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 289 of 2010
=================================================
BHUPENDRA
J SONARA - Applicant
Versus
STATE
OF GUJARAT - Respondent
=================================================
Appearance :
MR
HD CHUDASAMA for Applicant:
PUBLIC PROSECUTOR for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/02/2011
ORAL
ORDER
Learned
advocate Mr. Chudasma for the applicant submits that the applicant
has enjoyed interim order whereby he is not required to surrender.
The order in the main matter is likely to be pronounced within short
time as the arguments are concluded today. In view of this, he seeks
adjournment which is not opposed by learned APP. Hence adjourned to
25/2/2011.
Cognate
matter being Criminal Revision Application No. 288 of 2010 be kept
along with present petition.
[
S.R. BRAHMBHATT, J ]
/vgn
Top