Gujarat High Court High Court

Paresh vs State on 15 July, 2011

Gujarat High Court
Paresh vs State on 15 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10071/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10071 of 2011
 

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


 

PARESH
MAHENDRABHAI SHAH - THRO' JAGRUTI W/O PARESH M SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR PK RAVAL,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
 
ORAL
ORDER

Party-in-person
seeks time to place on record original complaint dated 16.12.2010.
At his request the matter is adjourned to …

When
the aforesaid order was being passed, the Party-in-person chose to
make submissions on merits without production of copy of complaint
dated 16.12.2010. He was, therefore, heard till 1.40 PM and when the
Court was about to start dictation of the order rejecting the matter
as the Court was not convinced, the Party-in-person again requested
for an adjournment for production of complaint dated 16.12.2010. The
action on the part of the Party-in-person in taking the time of the
Court is indeed unfortunate and depreciable. However, in order to see
to it that the Party-in-person is afforded an opportunity, at his
request, the matter is adjourned to 25.08.2011.

mathew						[S.R.
BRAHMBHATT. J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top