Gujarat High Court
Lakshmanbhai vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/8503/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8503 of 2009
=========================================================
LAKSHMANBHAI
MANJIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
BHARGAV N BHATT for Applicant(s) : 1,MR RAJESH R DEWAL for
Applicant(s) : 1,
MS SHAH APP for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
M/S S G ASSOCIATES for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/04/2011
ORAL
ORDER
Learned
advocate Mr.Gondaliya appearing for M/s.S.G.Associates requests for
time with the consent of learned advocate Mr.Rajesh Dewal. Therefore,
matter is adjourned to 21st June, 2011.
(RAJESH
H.SHUKLA, J.)
(ashish)
Top