Gujarat High Court High Court

Nafisa vs State on 2 December, 2010

Gujarat High Court
Nafisa vs State on 2 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6819/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6819 of 2003
 

WITH


 

CRIMINAL
MISC.APPLICATION No. 6820 of 2003
 

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

 

NAFISA
ALI SODHI W/O COLONEL RAVINDER SINGH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/11/2010 

 

 
 
ORAL
ORDER

In
view of the Sick-Note of Mr.A.J. Yagnik, learned
advocate appearing on behalf of the petitioner, in the interest of
justice and as a last chance, S.O. to 22/11/2010. Interim relief
granted earlier is extended till then. On that day, irrespective of
the Sick-note and/or Leave-note of the learned advocate appearing on
behalf of the petitioner, the matter shall be proceeded further.

[M.R.

SHAH, J.]

rafik

   

Top