Gujarat High Court High Court

Melvilla vs State on 26 October, 2010

Gujarat High Court
Melvilla vs State on 26 October, 2010
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1084806/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10848 of 2006
 

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

 

MELVILLA
PIAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR RC KODEKAR, APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

Date
: 13/11/2006 

 

ORAL
ORDER

In
pursuance of order dated 6-10-2006 passed by this Court, learned APP
has kept present I.O. in Court who has informed this Court through
learned APP that matter has been kept on 17-11-2006 for recording
oral evidence of Investigating Officer. He has also informed that
part of evidence of I.O. is already recorded.

In
view of the above, matter stands over to 24-11-2006. Simultaneously,
learned APP is directed to inform his counterpart at the trial Court
to see that I.O. remains present on the date fixed so that his oral
evidence is over on that day.

(R.P.DHOLAKIA,J.)

radhan/

   

Top