Gujarat High Court
Dipakbhai vs State on 23 July, 2009
Gujarat High Court Case Information System Print SCR.A/123020/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1230 of 2009 ========================================= DIPAKBHAI JAGDISHCHANDRA PATEL - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================= Appearance : MR CL SONI for the Applicant. PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================= CORAM : HONOURABLE MS.JUSTICE H.N.DEVANI Date : 23/07/2009 ORAL ORDER
Due
to paucity of time, it is not possible to take up the matter for
hearing today. In the circumstances, the matter is adjourned to 29th
July, 2009. In the meanwhile, it would be open for the petitioner to
seek an adjournment in the proceedings of Sessions case no.204 of
2009 pending in the Court of the learned Additional City Sessions
Judge, Court no.16, Ahmedabad. To be listed on the first board.
(HARSHA DEVANI,J)
***darji
Top