Gujarat High Court Case Information System
Print
CR.MA/464820/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4648 of 2008
In
CRIMINAL
APPEAL No. 1337 of 2008
With
CRIMINAL
APPEAL No. 1337 of 2008
=========================================================
DHARMIBEN
PREMJI RAVA KOLI & 20 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SUNIL C PATEL for
Applicant(s) : 1 - 21.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
In
Cri.Misc.Appln.No.4648 of 2008, learned counsel, Mr.S.C.Patel and
even learned Senior Advocate and Special Public Prosecutor,
Mr.K.J.Shethna have argued at length on 4-9-2008. However, as the
learned counsel for the applicant, Mr.Dastoor was absent and as
both the matters have arisen from the same Crime Register number of
the same Police Station, we have adjourned only for the purpose of
hearing of Cri.Misc.Appln.No.4325 of 2008. Now at this stage,
learned advocate, Mr.V.N.Bamre appeared and made a statement at the
bar that he has got instructions to appear on behalf of the
applicant of Cri.Misc.Appln.No.4648 of 2008. However, till this
time, he has not filed his Vakalatnama and is also not ready to
argue out the matter. As such, there is no stage for arguing the
matter. It is a matter involving 9 murders at a time wherein these
are the accused wherein for the purpose of prolonging the matter,
they are asking for time. Just to give one more chance, S.O. to
23-9-2008.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top