Gujarat High Court
Sanjay vs State on 26 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12462/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12462 of 2011
=========================================================
SANJAY
DAYALSWAROOP GOYAL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
APURVA R KAPADIA for
Applicant(s) : 1 - 3.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/09/2011
ORAL
ORDER
As
learned Senior Counsel Mr.Yatin Oza is not present, at the request
made by learned Advocate Mr. Saujani, the matter is adjourned to
accommodate him.
S.O.
to 29.9.2011.
The
earlier order that no coercive step shall be taken, shall continue
till then.
Direct
service is permitted.
(Rajesh
H. Shukla,J)
Jayanti*
Top