Gujarat High Court
Naresh vs State on 17 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/6608/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6608 of 2010
=========================================
NARESH
VISHNU CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR DEEP H
BHAMBHANI for
Applicant(s) : 1,
MR JK SHAH, ASSTT. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR KT TULSI, SR.ADV. with MR YN RAVANI for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2010
ORAL
ORDER
An
affidavit-in-reply is filed on behalf of Central Bureau of
Investigation, the copy of which is given to the learned advocate
appearing on behalf of the applicant today in the first session.
Shri Bhambhani, learned advocate appearing on behalf of the applicant
prays for time to go through the same and if required, respond to the
same.
With
the consent of the learned Counsels appearing on behalf the
respective parties, stand over to 1st October 2010.
(M.R.
Shah, J.)
*menon
Top