Gujarat High Court High Court

Rajiv vs State on 7 July, 2011

Gujarat High Court
Rajiv vs State on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8449/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8449 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1478 of 2011
 

=========================================
 

RAJIV
A JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR
LB DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/06/2011 

 

ORAL
ORDER

1. Present
application has been preferred by the applicant Rajiv A. Joshi, who
is personally present in the Court, for permitting him to be
represented in Special Criminal Application No.1478/2011 through his
power of attorney Ms. Smita Patel and to act, argue, appear, plead
and conduct the above legal proceedings in the Special Criminal
Application No.1478/2011.

2. Shri
Rajiv A. Joshi, the applicant who is personally present in the Court
has admitted execution of power of attorney in favour of one Ms.
Smita Patel, the zerox copy of the General Power of Attorney executed
by the applicant Shri Rajiv A. Joshi executed in favour of Ms. Smita
Patel is also placed on record at Annexure to the present
application.

3. Having
heard the applicant Rajiv A. Joshi himself, who is personally
present in the Court as well as his power of attorney Ms. Smita Patel
and considering the General Power of Attorney executed by the
applicant in favour of Ms. Smita Patel produced at Annexure A to the
application, present application is allowed and the applicant is
permitted to be represented through Ms. Smita Patel who is the power
of attorney and the said power of attorney Ms. Smita Patel is
permitted to act, argue, appear, plead and conduct the Special
Criminal Application No.1478/2011.

4. With
this, present Criminal Miscellaneous Application is disposed of.

(M.R.

Shah, J.)

*menon

   

Top