Gujarat High Court High Court

State vs Manilal on 9 July, 2010

Gujarat High Court
State vs Manilal on 9 July, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14131/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14131 of 2009
 

In


 

CRIMINAL
APPEAL No. 2020 of 2009
 

 
=======================================================


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MANILAL
JINKABHAI PATEL & 2 - Respondent(s)
 

=======================================================
Appearance : 
PUBLIC
PROSECUTOR for Applicant(s) : 1, 
MR RK MISHRA for Respondent(s) :
1 - 3. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/07/2010
 

ORAL
ORDER

Though
order has been passed by this Court on 12.01.2010, no progress has
been made nor any affidavit has been filed inspite of such
directions.

Learned
A.P.P., Mr.Poojari has requested for time.

Therefore,
the matter is adjourned to 23rd July, 2010 with a clear
understanding that no further time shall be granted and the affidavit
shall be filed on or before returnable date.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top