Gujarat High Court Case Information System
Print
CR.MA/5701/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5701 of 2010
=========================================================
HAJI
SULEMAN HAJI SUMAR NIGAMARA - Applicant
Versus
STATE
OF GUJARAT & 6 - Respondents
=========================================================
Appearance :
MR
BM MANGUKIYA for
Applicant:MS BELA A PRAJAPATI for Applicant
PUBLIC PROSECUTOR for
Respondent: 1,
None for Respondents : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/06/2010
ORAL
ORDER
When
the matter was called out, Shri Trivedi, learned advocate submitted
that he has instructions to assist this Court on behalf of original
complainant in this matter. Shri Mangukiya, learned advocate for the
applicant submitted that he was requested to furnish copy of petition
but as it was running into many pages, the same could not be given
but during the course of the day, the copy of the petition would be
given to Shri Trivedi and in view of this, if the matter is
adjourned, Shri Trivedi can go through the papers. At the request of
Shri Trivedi, the matter is adjourned to 8.6.2010.
Shri
Mangukiya at this stage submitted that the compact disk is not placed
on record though in the memo of petition it is mentioned. In view of
this, Shri Mangukiya is permitted to produce the copy of compact disk
when the matter is heard on the next date.
S.O
to 8.6.2010.
(S.R.BRAHMBHATT,
J.)
pallav
Top