Gujarat High Court High Court

Mohmed vs State on 17 July, 2008

Gujarat High Court
Mohmed vs State on 17 July, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5807/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5807 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 14256 of 2007
 

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

 

MOHMED
NAZIR HAJI ISMAIL SAYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASIFKHAN I PATHAN for
Applicant(s) : 1, 
MR.IM PANDYA APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 17/07/2008 

 

ORAL
ORDER

Learned
advocate Mr.Pathan for the applicant seeks adjournment so as to
enable him to produce the medical case papers of daughter of
applicant, as the applicant is required to take her to Bombay for
treatment. The time as sought for is granted. The matter is adjourned
to 24.07.2008.

(S.R.BRAHMBHATT,
J.)

Hitesh

   

Top