Gujarat High Court High Court

Dilip vs State on 2 February, 2011

Gujarat High Court
Dilip vs State on 2 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/535/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 535 of 2004
 

With


 

CRIMINAL
MISC.APPLICATION No. 5535 of 2004
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 890 of 2004
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 892 of 2004
 

With


 

CRIMINAL
MISC.APPLICATION No. 5008 of 2004
 

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


 

DILIP
KRISHANCHAND MALHOTRA - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=================================================
 
Appearance : 
MR
PR NANAVATI for Applicant: 
PUBLIC PROSECUTOR for Respondent: 1, 
MR
CG SHARMA for Respondent : 2, 
MR KJ SHETHNA for Respondent :
2, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/02/2011 

 

 
 
COMMON
ORAL ORDER

This
group of petitions are listed today for orders. None is present for
the parties. Matters are adjourned in the interest of justice to
17/2/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top