Loading...

Gujarat High Court High Court

Salim vs The on 13 April, 2011

Last Updated on 9 years

| Leave a comment

Gujarat High Court
Salim vs The on 13 April, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1764/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1764 of 2006
 

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


 

SALIM
ABDULLA CHAKKIWALA - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
Ms
Contractor with MR PR NANAVATI
for Applicant(s) : 1, 
MS
C M SHAH, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 13/04/2011 

 

 
ORAL
ORDER

It
was argued by Ms. Contractor that certain facts of the matter were
admitted, on behalf of the respondent, by filing an affidavit of Mr.
B.L.Desai, Police Sub-Inspector, DCB Police Station, Surat, and that
it is at page No. 83 onwards. However, perusing the record of the
case, no such affidavit is found on record. Therefore, the respondent
is required to see to it that the record of the Court is complete for
the purpose of final hearing. Hearing is adjourned for that purpose.

[D.H.WAGHELA,
J.]

JYOTI

   

Top