Gujarat High Court
State vs Kashiben on 23 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/5844/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5844 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5842 of 2010
In
CRIMINAL
APPEAL No. 901 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KASHIBEN
W/O SHANKARBHAI MOTIBHAI KOTVAL & 1 - Respondent(s)
=========================================================
Appearance
:
Mr.J.K.
SHAH, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
was issued on 9th
February 2011 returnable today, viz. 23rd
February 2011. The learned Additional Public Prosecutor wants time
to take instructions in the matter as he is awaiting affidavit of
direct service for being filed in the office. Adjourned to
28.02.2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top