Gujarat High Court High Court

Nepalsinh vs State on 24 June, 2011

Gujarat High Court
Nepalsinh vs State on 24 June, 2011
Author: K.M.Thaker,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8187/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8187 of 2011
 

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

 

NEPALSINH
@ MAHIPALSINH JABBARSINH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN G VAGHELA for
Applicant(s) : 1 - 2. 
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 24/06/2011 

 

 
ORAL
ORDER

The
learned advocate had sought permission to withdraw the petition. On
the statement made by learned advocate that witnesses are examined
and trial is over, on 22nd June, 2011 the statement was
recorded and order was dictated, however, it is noticed that the
application was preferred before the charge sheet and, that,
therefore, the statement could not be true. Hence the order was
required to be cancelled and treated as cancelled and the application
was adjourned to today to enable the learned advocate to make an
explanation. Today, learned advocate is not present, however, on his
behalf request for adjournment is made on the ground that the learned
advocate who appeared in the matter on 22nd June, 2011 is
out of station.

Hence,
matter is adjourned to 19.07.2011.

(K.M.THAKER,
J.)

Amit

   

Top