Gujarat High Court
Kanuji vs State on 21 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/10231/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10231 of 2007
In
CRIMINAL
APPEAL No. 1765 of 2006
=========================================================
KANUJI
DEVAJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT JANI for
Applicant(s) : 1,MS SUBHADRA G PATEL for Applicant(s) : 1,
MS DS
PANDIT, LD.APP for Respondent(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 04/10/2007
ORAL
ORDER
The
learned counsel appearing for the applicant is absent when called
out. Today this Court could have passed appropriate orders on the
strength of the report received by Ms.D.S. Pandit, learned Additional
Public Prosecutor in compliance of the order dated 25th
September 2007 passed by this Court. However, in the interest of
justice and the in the background of the facts disclosed by the
learned Additional Public Prosecutor through the report received by
her, the matter is adjourned to tomorrow i.e. 05th
October 2007. To be listed in the First Board.
(C.K.
Buch, J)
Aakar
Top