Gujarat High Court
Kandhal vs State on 13 July, 2010
Gujarat High Court Case Information System
Print
CRREF/3/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REFERENCE No. 3 of 2009
=========================================================
KANDHAL
SARMAN JADEJA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MR YAGNIK for NANAVATY ADVOCATES for Applicant(s) : 1,
MR RC
KODEKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
M.R. Yagnik, learned advocate for Nanavati Advocates for the
applicant prays to adjourn the matter for a period of two weeks.
Mr. R.C. Kodekar, Ld. APP has no objection if time prayed for, is
granted. Hence, by consent S.O to 27/07/201.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
*
Pansala.
Top