Gujarat High Court
Malaben vs State on 20 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/1151/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1151 of 2009
In
CRIMINAL
MISC.APPLICATION No. 4410 of 2007
=========================================================
MALABEN
RAJNIKANT BHAVSAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
RJ GOSWAMI for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
DS AFF.NOT FILED (R) for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/03/2009
ORAL
ORDER
Ms.
Chetana M. Shah, learned APP requests for time for seeking
instructions from the Investigating Officer with regard to the
veracity of claim maid by the applicant in this application,
especially in respect of their names and identity as mentioned in the
list produced in the earlier matter. Time is granted. Matter is
adjourned to 27.3.2009.
(S.R.BRAHMBHATT,
J.)
pallav
Top