Gujarat High Court
Dipen vs State on 19 July, 2010
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