Gujarat High Court
Chirag vs The on 21 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/7357/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7357 of 2005
=========================================================
CHIRAG
BHUPENDRABHAI KASHI PAREKH - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRAMTHESH D DAVE for
Applicant(s) : 1,MR BHARAT T RAO for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR DHARMESH V SHAH for
Respondent(s) : 2,
MR RAJESHWAR J DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/09/2011
ORAL ORDER
When
the matter is called out Mr.P.D.Dave, learned advocate for the
applicant is present, Mr.H.L.Jani learned APP is present.
Mr.D.V.Shah, learned advocate for the respondent No.2 has filed sick
note. Mr.P.D.Dave states that some more time is required. Hence, the
matter is adjourned to 3.10.2011.
(Z. K. SAIYED, J.)
kks
Top