Gujarat High Court High Court

Dipen vs State on 19 July, 2010

Gujarat High Court
Dipen vs State on 19 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7172/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7172 of 2010
 

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

 

DIPEN
MAGANLAL PATEL & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HETVI H SANCHETI for
Applicant(s) : 1 - 3. 
MS MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
MS LILU BHAYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 19/07/2010
 

ORAL
ORDER

Ms.Lilu
Bhaya, learned advocate stated at the Bar that she has instructions
to appear on behalf of respondent no.2-Paschim Gujarat Vij Company
Limited and also prayed to file Vakalatnama.

Permission
as prayed for is granted. Ms.Lilu Bhaya is directed to file
Vakalatnama during the course of the day. The matter is adjourned to
29th July 2010.

(Z.

K. Saiyed, J)

Anup

   

Top