Gujarat High Court
Jitubhai vs State on 12 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12214/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12214 of 2011
=========================================
JITUBHAI
MOHANBHAI KUHADA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.
MR MAULIK NANAVATI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/09/2011
ORAL
ORDER
Mr.Himanshu
Padhya, learned counsel, seeks permission to file Vakalatnama on
behalf of the original complainant.
Permission
as sought for is granted. Mr.Himanshu Padhya, learned counsel, is
directed to file his vakalatnama during the course of the day.
The
matter is adjourned to 19th September, 2011.
(Z.
K. Saiyed, J)
Anup
Top