Gujarat High Court
Dilip vs State on 21 April, 2010
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
CRIMINAL
MISC.APPLICATION No. 5008 of 2004
With
SPECIAL
CRIMINAL APPLICATION No. 890 of 2004
With
SPECIAL
CRIMINAL APPLICATION No. 892 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
: 21/04/2010
COMMON
ORAL ORDER
In
view of the sick note filed by Shri PR Nanavaty, request is made for
adjourning the matters. Matters are posted on 28/4/2010 as the
counsels have agreed for the said date.
[
S.R. BRAHMBHATT, J ]
/vgn
Top