Gujarat High Court
Kalpesh vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8056/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8056 of 2010
=========================================
KALPESH
@ KACHHIYO ARVINDBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR MM
TIRMIZI for
Applicant(s) : 1,
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/08/2010
ORAL
ORDER
Mr.Haresh
Joshi, learned advocate for M/s. Thakkar Associates, has contended
that they have instructions to appear on behalf of the original
complainant and prayed to file Vakalatnama. He has also prayed for
time.
Prayer
as prayed for, is granted. Mr.Joshi is directed to file Vakalatnama
during the course of the day.
The
matter is adjourned to 18th August 2010.
(Z.
K. Saiyed, J)
Anup
Top