Gujarat High Court
State vs Hasumukhbhai on 26 August, 2008
Gujarat High Court Case Information System Print CR.RA/39220/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 392 of 2008 With CRIMINAL REVISION APPLICATION No. 393 of 2008 To CRIMINAL REVISION APPLICATION No. 397 of 2008 ========================================================= STATE OF GUJARAT & 1 - Applicant(s) Versus HASUMUKHBHAI KANTIBHAI DAVE PROP. OF SHRI RAM TRADERS - Respondent(s) ========================================================= Appearance : PUBLIC PROSECUTOR for Applicant(s) : 1 - 2. NOTICE SERVED for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 26/08/2008 ORAL ORDER
Learned
advocate Mr.Tolia submits that he has instructions to appear for the
respondent and he has already filed his Vakalatnama in the three
matters.
In
view of the above, he prays for time. Hence, all these matters are
adjourned to 11.09.2008.
[H.B.ANTANI,
J.]
Hitesh
Top