Gujarat High Court
State vs Dilip on 9 May, 2011
Gujarat High Court Case Information System
Print
SA/1/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 1 of 1999
=========================================================
STATE
OF GUJARAT & 3 - Appellant(s)
Versus
DILIP
PARSHOTTAM SONI - Defendant(s)
=========================================================
Appearance
:
MS. CM SHAH AGP
for
Appellant(s) : 1 - 4.
MR JV BHAIRAVIA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/05/2011
ORAL
ORDER
Mr.
Bhairavia, learned advocate for the respondent is absent. In view of
substantial questions law that whether the protection under the
B.C.S.R will apply or not, matter is adjourned to 20.06.2011.
(K.S.JHAVERI,
J.)
niru*
Top