Gujarat High Court High Court

Jagdishbhai vs State on 9 May, 2011

Gujarat High Court
Jagdishbhai vs State on 9 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5659/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5659 of 2011
 

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

 

JAGDISHBHAI
JADAVBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
ORAL
ORDER

1. Heard
Mr.Hriday Buch, learned advocate for the applicant and Mr.Dabhi,
learned APP for the respondent-State.

2. Mr.Hriday
Buch, learned advocate for the applicant has submitted that the
parties are in negotiation which may resolve the dispute which is
substantially in nature of civil dispute and in that event the
complainant may make appropriate statement.

3. To
enable the parties learned advocate for the applicant has requested
for time, hence, S.O. to 16.6.2011.

4. In
the meanwhile if on account of any development learned advocate for
the applicant wants to make any request to the Court during vacation,
it would open to the learned advocate for the petitioner to seek
appropriate leave from the vacation Court and circulate the matter.

(K.M.THAKER,J.)

Suresh*

   

Top