Gujarat High Court
Ritesh vs State on 20 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/894/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 894 of 2008
==========================================
RITESH
NARANBHAI PATEL & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
VM PANCHOLI for Applicant(s) : 1 - 4.MR BHARAT J
JOSHI for Applicant(s) : 1 - 4.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 20/06/2008
ORAL
ORDER
This
matter is taken up for hearing today. However, due to paucity of
time, it is not possible to conclude the hearing. Hence, the matter
is adjourned to 23rd June, 2008.
In
the meanwhile, it would be open for the petitioner to seek an
adjournment in the proceedings of Sessions Case No.55 of 2007
pending before the Fast Track Court No.2, Ahmedabad (Rural). In
case such a request is made, needless to say that the concerned
Court shall consider the same in the light of the fact that this
matter is being heard by this Court.
[HARSHA
DEVANI, J.]
parmar*
Top