Gujarat High Court
Mukesh vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.RA/254/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 254 of 2010
=========================================================
MUKESH
N SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
PP MAJMUDAR for Respondent(s) : 2 - 3,5 - 7, 10,
None for
Respondent(s) : 4,8 - 9,
11,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 04/03/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
On
a request made on behalf of learned advocate Mr.Ashish Dagli to keep
this matter either on 8th or 9th March 2011, as
the learned advocate is busy in a part heard Criminal Appeal, this
matter is adjourned to 9th March 2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top