Gujarat High Court
Dahyabhai vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8202/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8202 of 2011
In
CRIMINAL
MISC.APPLICATION No. 5884 of 2011
=========================================================
DAHYABHAI
BAHECHARDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
SVRAJU
ASSOCIATES for
Applicant(s) : 1,MR.ARVIND J PATEL for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/06/2011
ORAL
ORDER
On
behalf of S.V.Raju Associates, learned Advocate has submitted that in
view of the directions by the Court in the order dated 04.05.2011
that the applicant should return to India on or before 17th
June 2011, the applicant is likely to return today. She has, on this
ground, requested that the application may be adjourned till
tomorrow. Hence, S.O. to 28th June 2011.
(K.M.THAKER,
J.)
jani
Top