Gujarat High Court High Court

Rupesh vs State on 14 May, 2010

Gujarat High Court
Rupesh vs State on 14 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2955/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2955 of 2010
 

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


 

RUPESH
RAMESHBHAI SHAH-PARTNER OF GHANSHYAM ENTERPRISE - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
Appearance : 
MR
DHAVAL N VAKIL for
Applicant: 1, 
PUBLIC PROSECUTOR for Respondent: 1, 
None for
Respondent:
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 14/05/2010 

 

 
 
ORAL
ORDER

Shri
Vakil, learned advocate appearing for the applicant makes a request
for adjournment so as to place on record the memo of complaint and
any other documents that may help his submission with regard to
establishment of enforcible legal liability on the part of the
accused. At his request, matter is kept on 21.06.2010.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top