Gujarat High Court
Rehan vs State on 10 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/11001/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11001 of 2010
In
CRIMINAL
APPEAL No. 978 of 2007
With
CRIMINAL
MISC.APPLICATION No. 12221 of 2010
In
CRIMINAL APPEAL No. 977 of
2007
=========================================================
REHAN
ABDUL MAJID PUTHAWALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AFTABHUSEN ANSARI for
Applicant(s) : 1,
MR JAYANT PANCHAL, SPL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR YN RAVANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
Aftabhusen Ansari, learned advocate for the applicant prays to
adjourn the matter.
2. Mr.
Jayant Pachal, learned Special Public Prosecutor for the respondent –
State of Gujarat has no objection if the matter is adjourned.
3. Mr.
YN Ravani, learned advocate for the respondent No.2 – CBI has
filed leave note.
4. In
view of this, these matters are adjourned to 24.2.2011.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top