Gujarat High Court High Court

Mahendra vs State on 16 March, 2010

Gujarat High Court
Mahendra vs State on 16 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7488/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7488 of 2009
 

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


 

MAHENDRA
KASHIRAM PATEL & 4 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
Appearance : 
MS
ROMA I FIDELIS for
Applicants : 1 - 5. 
PUBLIC PROSECUTOR for Respondent : 1, 
RULE
SERVED for Respondent: 2, 
MS ARCHANA R ACHARYA for Respondents :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

When
the matter was called out, Ms. Roma Fidelis, learned advocate
appearing for the applicants sought time upto 19.03.2010. No one is
present for the other side to oppose this request. The request is
accepted. At her request, matter is adjourned to 19.03.2010.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top