Gujarat High Court High Court

Mahesh vs D.N on 17 July, 2008

Gujarat High Court
Mahesh vs D.N on 17 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3510/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3510 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 191 of 1990
 

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

 

MAHESH
KANTILAL SONI THRO KAILASHBEN MAHESH SONI - Applicant(s)
 

Versus
 

D.N.
ANERAO , ASST. COLLECTOROF CUSTOMS(PREVENTIVE) OR & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB AHUJA for
Applicant(s) : 1,MS SM AHUJA for Applicant(s) : 1, 
MR PR
ABICHANDANI for Respondent(s) : 1, 
MR HARIN P RAVAL for
Respondent(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.P.R.Abichandani for the opponent states that cognate
matter are kept on 8.8.2008. Therefore, this matter may also be kept
on 8.8.2008.

Learned
advocate Ms.Ahuja objects but in view of the fact that delay is of
about 5000 days, she is not justified in raising such objection.

In
view of above S.O to 8.8.2008.

(Bankim
N.Mehta, J.)

sudhir

   

Top