Gujarat High Court High Court

Madhuben vs State on 7 August, 2008

Gujarat High Court
Madhuben vs State on 7 August, 2008
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5951/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5951 of 2008
 

 
=========================================================

 

MADHUBEN,
W/O RAJUBHAI LALLU BHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANIL S DAVE for
Applicant(s) : 1 - 3.MRS SHILPA R SHAH for Applicant(s) : 1, 
MS DS
PANDIT, LD.ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 07/08/2008
 

ORAL
ORDER

Though
there is strong resistance from the learned counsel appearing for the
applicant Mrs.Shilpa R. Shah, the request for adjournment made by
Ms.D.S. Pandit, learned Additional Public Prosecutor, is accepted so
that she can trace out the papers of the matter from the office to
make appropriate submissions before this Court on the next date of
hearing.

The
matter is adjourned to 13th August 2008. To be notified
separately at 02-30 p.m.

(C.K.

Buch, J)

Aakar

   

Top