Gujarat High Court High Court

Pruthvirajsinh vs State on 31 August, 2010

Gujarat High Court
Pruthvirajsinh vs State on 31 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   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