Gujarat High Court
Gopalbhai vs State on 27 September, 2011
Gujarat High Court Case Information System
Print
CR.RA/293/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 293 of 2011
=========================================================
GOPALBHAI
NANUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN K DAVE for
Applicant(s) : 1,MR LAXMANSINH M ZALA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR VC VAGHELA for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 27/09/2011
ORAL
ORDER
At
the request made by learned advocate Mr. Dipen K Dave, appearing for
the applicant, the matter is adjourned to 10th
November, 2011.
Ad-interim
relief granted earlier to continue till then as the full amount has
been deposited as stated by learned Advocate for the applicant.
(RAJESH
H. SHUKLA, J.)
Pawan
Top