Gujarat High Court High Court

Popat vs State on 9 May, 2011

Gujarat High Court
Popat vs State on 9 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5269/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5269 of 2011
 

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

POPAT
ARJAN KARAVADARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

===============================================
Appearance : 
MRMPSHAH
for Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/05/2011  
ORAL ORDER

When
the application is taken-up for hearing, Mr. J.V.Dave, learned
advocate, on behalf of Ms. K.M.Shah, learned advocate for the
applicant, has submitted that Ms. Shah has some personal difficulty
and she is not able to attend the hearing today. He has requested for
adjournment beyond vacation. Hence, S.O. to 22.6.2011.

[K.M.Thaker,
J.]

kdc

   

Top