Gujarat High Court High Court

Patel vs State on 5 April, 2010

Gujarat High Court
Patel vs State on 5 April, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/474/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 474 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1075 of 2009
 

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


 

PATEL
PARAGBHAI BABUBHAI POWER OF ATTORNEY HOLDER OF - Applicants
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
YATIN SONI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
ASHUTOSH R BHATT for Respondent(s) : 2 - 4. 
MRHARSHITSTOLIA for
Respondent(s) : 2 - 4. 
MRPARTHSTOLIA for Respondent(s) : 2 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 05/04/2010 

 

 
ORAL
ORDER

S.O.

to 27.04.2010, by joint request and on the statement that no
further adjournment will be sought on any ground and if the parties
do not come to an amicable settlement, the matter will straightaway
be argued on merits without any talk of any compromise.

[D.H.WAGHELA,
J.]

Jyoti

   

Top