Gujarat High Court
Jayendrasinh vs State on 10 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13861/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13861 of 2007
=========================================================
JAYENDRASINH
@ MUNNO NATUBHA PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RI SHARMA for
Applicant(s) : 1,
MRS ML SHAH APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 10/01/2008
ORAL
ORDER
Mr.
Lakhani, learned counsel appearing for the applicant does not press
this application and makes a request that appropriate observation be
made so that unavoidable adjournment may not be granted. The request
appears to be genuine. This application is disposed of as having not
been pressed. However, it is directed to the trial Court that the
trial Court shall avoid unnecessary adjournments. Notice discharged.
(S.R.BRAHMBHATT,
J.)
pallav
Top