Gujarat High Court
Rajesh vs State on 13 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/8162/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8162 of 2008
With
CRIMINAL
MISC.APPLICATION No. 8173 of 2008
=========================================================
RAJESH
GULATI S/O SURAJBHAN GULATI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JR DAVE for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
PM DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 13/10/2008
ORAL
ORDER
Learned
counsel for the respondents sought permission to file
affidavit-in-reply in the office. Permission is granted. Learned
counsel Mr.J.R. Dave sought time to explore the possibility of a
negotiated settlement. Hence, S.O. to 23.10.2008
for final disposal, if possible.
(D.H.WAGHELA,
J.)
Hitesh
Top