Gujarat High Court
Narendra vs State on 8 July, 2011
Gujarat High Court Case Information System
Print
SCA/5218/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5218 of 2001
=========================================================
NARENDRA
V. PARIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MANOJ N POPAT for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 08/07/2011
ORAL
ORDER
Matter
was kept for pronouncement of the order. During the course of the
certain queries raised by the Court request is being made by learned
counsel for petitioner to adjourn the matter to enable him to get
certain details regarding queries raised by the Court.
Matter
is accordingly adjourned to 15th July, 2011.
[Ms.
Sonia Gokani, J.]
Amit
Top