Gujarat High Court
State vs Jahangir on 14 November, 2008
Gujarat High Court Case Information System
Print
CR.RA/28520/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 285 of 2002
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAHANGIR
MARZABAN PATEL & 7 - Respondent(s)
=========================================================
Appearance :
PUBLIC
PROSECUTOR for Applicant(s) : 1,
MR JB PARDIWALA for Respondent(s)
: 1,
NOTICE SERVED for Respondent(s) : 2,
MR DR BHATT for
Respondent(s) : 3,
MR DM AHUJA for Respondent(s) : 4,
MR MM
TIRMIZI for Respondent(s) : 5, 8,
MRS SHILPA R SHAH for
Respondent(s) : 6,
NOTICE UNSERVED for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 14/11/2008
ORAL
ORDER
At
the request of learned APP, Shri P.D.Bhate, the matter is adjourned
to 5th December, 2008 as he is required to serve notice to
respondent No.7 who is in Uttar Pradesh.
(H.B.ANTANI,
J.)
ashish//
Top