Gujarat High Court High Court

Ram vs State on 6 May, 2011

Gujarat High Court
Ram vs State on 6 May, 2011
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2669/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2669 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1037 of 2004
 

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

 

RAM
PRASAD JAISWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM SAIYED for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
NOT RECD BACK for Respondent(s) : 2, 
NOTICE SERVED BY DS for
Respondent(s) : 3, 
NOTICE SERVED for Respondent(s) : 4, 
MR
VIBHUTI NANAVATI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

Date
: 01/12/2008 

 

ORAL
ORDER

Mr.

N.K. Majmudar, learned counsel has expressed his regrets that he
could not appear during the first part of the day. He submitted that
he has yet not received vakalatnama though he had telephonic
instructions. He submitted that he shall try to clarify the situation
at the earliest, latest by 5th December, 2008.

Therefore,
without passing any comment in this regard, the matter is adjourned
to 5th December, 2008. To be notified at 2.00 P.M.

[C.K.

BUCH, J.]

pirzada/-

   

Top