Gujarat High Court High Court

Devanbhai vs The on 24 July, 2008

Gujarat High Court
Devanbhai vs The on 24 July, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6660/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6660 of 2007
 

 
 
=========================================================

 

DEVANBHAI
RASIKBHAI PAREKH - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
& NANAVATI for
Applicant(s) : 1
- 3. 
PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
MR
KR RAVAL for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Shri
Nair for Shri Nanavati, learned counsel appearing for the applicants
requests for time on account of personal difficulties of Shri
Nanavati. At his request, the matter is adjourned to 7.08.2008.
Temporary bail / interim bail granted to the applicants earlier shall
continue till 8.08.2008 on the same terms and conditions. The
applicants are present and their presence is hereby recorded. The
applicants are directed to remain present on 7.8.2008.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top