Gujarat High Court
State vs Bhuvneshwar on 12 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/437/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 437 of 2004
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BHUVNESHWAR
SATYAPRASAD MISHRA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JK SHAH APP for
Applicant
RULE SERVED for Respondent(s) : 1,
MR ASHISH H SHAH
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER 12th August 2010
ORAL
ORDER
When the
matter is called out, learned advocate for the respondents is not
present. Learned APP Mr. Shah is present. He has submitted that since
the cause list has been placed at 11:30 a.m. today, learned
advocates of the contesting parties could not remain present and even
the papers of the Application are not readily available with him
i.e., the APP also. He also submitted that even the advocates
of private applicants/accused would not be carrying the papers.
Hence, it would not be proper to pass any order in absence of the
learned advocates. Thus, adjourned.
{K.M Thaker,
J.}
Prakash*
Top