Gujarat High Court
Lalmalani vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/8359/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8359 of 2010
With
CRIMINAL
MISC.APPLICATION No. 8361 of 2010
======================================
LALMALANI
JAIKRISHIN G - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance
:
for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR HEMANG M SHAH for
Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/11/2010
ORAL
ORDER
1. Registry
is directed to issue fresh Notice upon the applicant, making it
returnable on 6th December,2010 informing the applicant
that he is required to make alternative arrangement as his learned
advocate Mr.T.S.Nanavati has expired.
2. Registry
is directed to give packet of the Notice to learned advocate
appearing on behalf of respondent No.2, to be served the same upon
the applicant.
[M.R.SHAH,J]
*dipti
Top