Gujarat High Court Case Information System
Print
CR.MA/9675/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9675 of 2011
=========================================================
SOU
MOTU - Applicant(s)
Versus
HIMATLAL
GORDHANDAS BHATTI-C/OPURSHOTTAMDAS MI. LIMBACHIYA & 1 -
Respondent(s)
=========================================================
Appearance :
SUO
MOTU for
Applicant(s) : 1,MR SHALIN N MEHTA for Applicant(s) : 1,
NOTICE
SERVED for Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 04/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Party-in-person
Himatlal Gordhandas Bhatti is present. He states that he has been
intimated by the police for some other matter also and he wants to
get information about the same and therefore, he prays that he may be
granted some time to think about the matter so that he can make
submissions. S.O. to 08.08.2011 at 2.30 p.m.
2. It
is further directed that Police Inspector, Naranpura Police Station
shall personally remain present and he shall ensure that the
respondent party-in-person also remain present on that day.
Government Pleader shall communicate this order.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top