Gujarat High Court
R.M.Enterprise vs Pursuant on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.A/954/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 954 of 2011
=========================================================
R.M.ENTERPRISE
- Appellant(s)
Versus
BABUBHAI
MANGALJIBHAI THAKKER & 1 - Opponent(s)
=========================================================
Appearance
:
MR
NALIN K THAKKER for
Appellant(s) : 1,
NOTICE NOT RECD BACK for Opponent(s) : 1,
MR
LR PUJARI, ADDL.PUBLIC PROSECUTOR for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/09/2011
ORAL
ORDER
Pursuant
to the notice issued by
this Court, the respondent No.1 is present. He seeks time to engage
advocate.
As
per the trial court record, the papers of “B” file were
destroyed as per the criminal manual. So the original Rojkam is not
available. In view of the above, learned advocate for the appellant
is permitted to place on record the copy of Rojkam. The matter is
adjourned to 10.10.2011.
(
M.D. SHAH, J. )
syed/
Top