Gujarat High Court High Court

Dilip vs State on 6 May, 2010

Gujarat High Court
Dilip vs State on 6 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/535/2004	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 535 of 2004
 

With


 

CRIMINAL
MISC.APPLICATION No. 5535 of 2004
 

CRIMINAL
MISC.APPLICATION No. 5008 of 2004
 

SPECIAL
CRIMINAL APPLICATION No. 890 of 2004
 

And


 

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
: 06/05/2010 

 

 
 
COMMON
ORAL ORDER

Shri
Oza, learned counsel appearing in Misc. Criminal Application No. 5535
of 2004 has submitted that in due compliance with this Court’s order,
in response to the affidavit affirmed by one Mr. Pramodbhai
Chaturbhai Patel on 1/5/2010, the affidavit in rejoinder is filed and
placed on record today, but he is of the view that this rejoinder is
not sufficient and needs more time to file proper rejoinder by way
of further rejoinder, as the affidavit dated 1/5/2010 runs into many
pages and this affidavit in rejoinder was filed hurriedly as huge
bunch of papers were served upon the concerned only on 3/5/2010.
Shri Oza is saying that he does not need more time and the matter be
slated on 10/5/2010. Learned counsels have not objected to this
request. In view of the consensus between the counsels for the
parties, who are present in the Court, matters are kept on 10/5/2010.
No further adjournment shall be granted to any party.

Adjourned
to 10/5/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top