Gujarat High Court
Chandrakant vs State on 21 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/2734/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2734 of 2011
=========================================================
CHANDRAKANT
CHIMANLAL PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT K DAVE for
Applicant(s) : 1 - 3.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR ZUBIN F BHARDA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/06/2011
ORAL
ORDER
Learned
advocate Mr.B.K.Dave for the petitioners has filed sick note.
It
is submitted by learned APP Mr.L.R.Pujari, on instructions, that in
this case chargesheet is filed against the present petitioners and
other accused persons. The matter is adjourned to 22nd
June, 2011.
(M
D SHAH, J.)
syed/
Top