Gujarat High Court High Court

Dilip vs Unknown on 7 July, 2011

Gujarat High Court
Dilip vs Unknown on 7 July, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1040/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1040 of 2009
 

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

 

DILIP
LAXMANBHAI CHAVDA & 7 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Appellant(s) : 1 - 8. 
MR KARTIK PANDYA, APP for Opponent(s) :
1, 
MR KJ PANCHAL for Opponent(s) : 1, 
MR SATYAM Y CHHAYA for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Inspite of the previous
order dated 6/5/2011 with specific date as requested by Ld. Counsel
Mr. Ashish Dagli having been fixed for hearing and inspite of the
order of the Hon’ble Supreme Court, no-one is present for the
appellant. No Ld. APP is also ready to proceed with the hearing. Only
Ld. Counsel Mr. K J Panchal is present. However, Ld. Counsel Mr.
Dagli has appeared at a later stage and requested for adjournment so
as to see that Ld. Senior Counsel engaged for the appellants could
appear. He stated that 29/06/2011 would be convenient for him and the
Senior Counsel. Hence S O to 29/06/2011.

[ D.H. WAGHELA, J. ]

[
J.C. UPADHYAYA, J.]

*
Pansala.

   

Top