Gujarat High Court High Court

Devanbhai vs The on 7 August, 2008

Gujarat High Court
Devanbhai vs The on 7 August, 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
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
NANAVATI
& NANAVATI for
Applicants : 1 - 3. 
MR PD BHATE ADDL PUBLIC PROSECUTOR for
Respondent: 1, 
MR KR RAVAL for Respondent :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

Shri
Nair for Shri Nanavati, learned counsel appearing for the applicants
requests for time on account of personal difficulties of Shri
Nanavati. Shri Bhate, learned APP and Shri Raval, learned counsel
appearing for respondent No. 2 have no objection. At his request, the
matter is adjourned to 04.09.2008. Temporary bail / interim bail
granted to the applicants earlier shall continue till 05.09.2008 on
the same terms and conditions.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top