Gujarat High Court
Pruthvirajsinh vs State on 31 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/414/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 414 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 415 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 417 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 418 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 419 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 416 of 2009
=========================================
PRUTHVIRAJSINH
MAHENDRASINH JADEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR PARTHIV
A BHATT for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR ASHISH M DAGLI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 31/08/2010
ORAL
ORDER
Heard
Mr.Parthiv Bhatt, learned counsel for the applicant. Mr.Bhatt has
prayed for time.
Board
shows that this matter is listed 31st time on Board.
Hence, as a last chance, the matter is adjourned to 22nd
September 2010.
(Z.
K. Saiyed, J)
Anup
Top