Gujarat High Court
State vs Dhama on 6 August, 2008
Gujarat High Court Case Information System
Print
SA/173/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 173 of 2008
=========================================================
STATE
GOVERMENT OF GUJARAT - Appellant(s)
Versus
DHAMA
LAKHAMAN UKABHAI - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 06/08/2008
ORAL
ORDER
At
the request of learned AGP, the matter is adjourned to 4th
September, 2008 so that he can ascertain from his counterpart that
which documents were produced before the trial court and whether
papers relating to inquiry made by Deputy Collector along with the
report of the Deputy Collector, Veraval were ever produced before the
trial court. No adjournment on the next date. To be listed on the
first Board.
[C.K.
BUCH, J.]
pirzada/-
Top