Gujarat High Court
Mohammed vs State on 29 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/13070/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13070 of 2009
=========================================================
MOHAMMED
YUSUF ABDULLA BHATUK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SK BUKHARI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/01/2010
ORAL
ORDER
1. Learned
advocate Mr.S.K. Bukhari for the applicant is absent. On earlier
occasion, he wanted to seek instructions for withdrawal of this
application and, therefore, his prayer for time was granted. Even
today, the learned advocate was absent when the matter was called
out.
2. In
view of the above, in order to give him last opportunity, the matter
is adjourned to 02.02.2010.
(H.B.ANTANI,
J.)
Hitesh
Top