Gujarat High Court
Pankaj vs Learned on 18 January, 2010
Gujarat High Court Case Information System
Print
CR.A/2437/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 2437 of 2009
=========================================================
PANKAJ
R TADA - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Appellant(s) : 1,
MR MG NANAVATI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
None for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/01/2010
ORAL
ORDER
Learned
counsel Mr. Hriday Buch has contended that he will file Vakalatnama
for respondent
no.2 in the matter. Hence, he has prayed for time, so the matter is
adjourned to 01st
February 2010.
(Z.
K. Saiyed, J)
Anup
Top