Gujarat High Court
Panchmahal vs The on 11 November, 2008
Gujarat High Court Case Information System
Print
CR.RA/23320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 233 of 2008
=========================================================
PANCHMAHAL
JILLA PRANI ATYACHAR NIVARVAN SOCIETY - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
MR MM TIRMIZI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/11/2008
ORAL
ORDER
At
the request of Mr. Virat G. Popat, learned Advocate for the
petitioner, the matter is adjourned to 19.11.2008 in order to enable
him to file affidavit-in-reply in the matter.
(H.B.ANTANI,J.)
jyoti
Top