Gujarat High Court
Sanjay vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/1960/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1960 of 2008
=========================================================
SANJAY
RAMDULARE CHAUHAN - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant:MR PARTH S TOLIA for Applicant:
PUBLIC PROSECUTOR for
Respondent:
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/03/2008
ORAL
ORDER
Shri
Harshit Tolia, learned advocate appearing for the applicant seeks one
week’s time in order to make up the deficiency in the compilation of
papers whereon he relies for advancing the case of the applicant.
Time as sought for is granted. Matter is adjourned to 11/3/2008.
[
S.R. BRAHMBHATT, J ]
/vgn
Top