Gujarat High Court Case Information System
Print
CR.RA/359/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 359 of 2008
With
CRIMINAL
REVISION APPLICATION No. 364 of 2008
With
CRIMINAL
REVISION APPLICATION No. 366 of 2008
With
CRIMINAL
REVISION APPLICATION No. 368 of 2008
With
SPECIAL
CRIMINAL APPLICATION No. 2208 of 2007
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
GIJUBHAI
MOTIBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR APP for Applicant(s) : 1,
NOTICE SERVED for
Respondent(s) : 1,
MR PINAKIN M RAVAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 21/10/2008
ORAL
ORDER
It
was stated by learned senior advocate Mr.Y.N. Oza that he was busy in
another matter and, if adjournment were granted, the petitions would
be certainly argued on the next date irrespective of whether Mr.Oza
is available or not. It was also jointly submitted that the main
matter, being Special Criminal Application No.2208 of 2007, was
required to be heard first and hence, it was already tagged together
with the group. Learned A.P.P. Mr.Kodekar submitted that even though
earlier learned P.P. was appearing for the State, he himself would
argue on the next date of hearing, if learned P.P. is not available
on that date. Thus, it was submitted and agreed that the hearing may
be adjourned and the matters may be posted for peremptory hearing in
the second week of November 2008 when no party on either side would
seek any adjournment on any ground. Hence, S.O. to 13.11.2008,
as suggested by learned counsel.
(D.H.WAGHELA,
J.)
Hitesh
Top