Gujarat High Court High Court

Digvijay vs State on 3 March, 2010

Gujarat High Court
Digvijay vs State on 3 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/876/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 876 of 2009
 

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


 

DIGVIJAY
CEMENT COMPANY LTD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AR GUPTA for
Applicant(s) : 1, 
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR TS NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/03/2010 

 

 
 
ORAL
ORDER

At
the request of learned Advocate Mr T S Nanavati appearing for the
respondent, to place on record a decision of the court about
producing additional evidence in a trial is whether permitted or
prohibited after the stage of cross examination is over, S.O to 18th
March, 2010.

[ANANT
S. DAVE, J.]

msp

   

Top