Gujarat High Court
R vs State on 9 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/4225/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4225 of 1999
With
CRIMINAL
MISC.APPLICATION No. 4226 of 1999
With
CRIMINAL
MISC.APPLICATION No. 4227 of 1999
=========================================================
R
S YADAV DIST SUPDT OF POLICE - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MR
NK MAJMUDAR for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
MR
MC BHATT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 09/09/2008
COMMON
ORAL ORDER
Mr.
Majmudar, learned counsel appearing for the applicant submits that
applicant is settled outside Gujarat and as per his information, he
is settled at Gudgao and he is likely to obtain appropriate
instructions from the applicant so that the matters could be disposed
of without inviting order on merits. Accordingly, matters are
adjourned to 23.9.2008.
(S.R.BRAHMBHATT,
J.)
pallav
Top