Gujarat High Court
Dahyabhai vs State on 26 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1620/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1620 of 2010
With
CRIMINAL
MISC.APPLICATION No. 1636 of 2010
=========================================================
DAHYABHAI
TRIBHUVANDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,
MR JM PANCHAL, SPL. PP. WITH MR KJ PANCHAL for
Respondent(s) : 1,
MR MM TIRMIZI for Respondent(s) : 2,
MR
AJAYKUMAR CHOKSI for Respondent(s) : 3,
MR VAIBHAV A VYAS for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/02/2010
ORAL
ORDER
Leave
to amend in Criminal Misc. Application No.1636 of 2010.
Having
heard the learned advocates for the parties for further arrangement
that needs to be made pending preliminary hearing of these petitions,
the petitions shall be posted for hearing on 9th March
2010 considering the personal difficulties of counsel Shri Chokshi.
It is pointed out that trial is fixed on 2nd March 2010 on
which day, the present petitioners may remain present. Against them,
proceedings shall not commence till 9th March 2010.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top