Gujarat High Court High Court

Ravatbhai vs State on 24 August, 2011

Gujarat High Court
Ravatbhai vs State on 24 August, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5847/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5847 of
2011 
=========================================================

 

RAVATBHAI
KALABHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/05/2011 

 

ORAL
ORDER

Mr.Dagli,
learned advocate for the applicant has submitted that meeting of the
society is to take place on 11th May, 2011 and there is
likelihood that the dispute may come to an end. On the said ground he
has requested for adjournment at least until 12th or 13th
May, 2011 so that he may be informed by his client about development
during the meeting of society. Therefore, hearing of the petition is
adjourned.

Learned
advocate for the applicant is allowed to make request before the
learned vacation Judge, if need be, to take up the matter in case of
need.

(K.M.THAKER,
J.)

Amit

   

Top