Gujarat High Court High Court

Nikhilbhai vs State on 6 April, 2011

Gujarat High Court
Nikhilbhai vs State on 6 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/271/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 271 of 2010
 

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

 

NIKHILBHAI
PREMJIBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRPRATIKYJASANI
for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) : 1, 
MR
YATIN SONI for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/03/2011 

 

 
 
ORAL
ORDER

Learned
APP Mr. Jani has contended that the concerned Investigating Officer
is sick and he is on long leave. However, he has filed Affidavit of
Mr. H.K. Rana, Police Inspector, D.C.B., Rajkot, to clarify the date
and the diary maintained by the concerned Investigating Officer. Mr.
Jani has also prayed for time. In the interest of justice, time is
granted. The matter is adjourned to 4.4.2011.

(Z.K.SAIYED,
J.)

sas

   

Top