Gujarat High Court
Mohan vs State on 21 June, 2011
Gujarat High Court Case Information System
Print
CR.RA/500/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 500 of 2010
=========================================================
MOHAN
DYE-CHEM INDUSTRIES, THRO'PROPRIETOR, K K AGGARWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR MIHIR H PATHAK for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/06/2011
ORAL ORDER
Party-in-person
Mr. K.K.Aggarwal states that learned advocate, provided by High Court
Legal Aid Committee is unable to file Vakalatnama. He prays for time.
Other side Mr.Paresh Bhojani – respondent No.2 objected for
grant of time.
Heard
parties and gone through the submissions made by both the parties.
Looking
to the submissions of the present applicant he needs sometime. Hence,
time is required to be granted. S.O. to 26.7.2011.
(Z. K. SAIYED,
J.)
kks
Top