Gujarat High Court
State vs Hasumukhbhai on 19 March, 2009
Gujarat High Court Case Information System
Print
CR.RA/392/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 392 of 2008
With
CRIMINAL
REVISION APPLICATION No. 397 of 2008
With
CRIMINAL
REVISION APPLICATION No. 393 of 2008
With
CRIMINAL
REVISION APPLICATION No. 394 of 2008
With
CRIMINAL
REVISION APPLICATION No. 396 of 2008
With
CRIMINAL
REVISION APPLICATION No. 395 of 2008
=========================================================
STATE
OF GUJARAT & 1 - Applicants
Versus
HASUMUKHBHAI
KANTIBHAI DAVE PROP. OF SHRI RAM TRADERS - Respondent
=========================================================
Appearance :
PUBLIC
PROSECUTOR for Applicants : 1 - 2.
MR HARSHIT
S TOLIA for Respondent : 1,
MR PARTH S TOLIA for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 19/03/2009
ORAL
ORDER
On
account of personal difficulties, Shri Tolia requests for time upto
26.3.2009. Time is granted. Matters are adjourned to 26.3.2009.
Registry
is directed to keep the copy of this order in each matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top