Gujarat High Court High Court

State vs Unknown on 23 October, 2008

Gujarat High Court
State vs Unknown on 23 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/671920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISCELLANEOUS APPLICATION NO. 6719 OF 2008
 

In


 

CRIMINAL
APPEAL NO. 1593 OF 2008
 

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

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

KHASIYA
KHETABHAI MASRIBHAI - Opponent(s)
 

======================================
 
Appearance : 
Mr. K. T.
Dave, APP for Applicant(s). 
None
for Opponent(s). 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

                           and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.

K. T. Dave, learned Additional Public Prosecutor for the applicant,
on instructions from Mr. Parekh, Deputy Secretary, who is present
before the Court, seeks some time in the matter to see that necessary
specific instructions are issued by the concerned authority to all
the police authorities with regard to seizure of Ganja
plants. At his request, the matter is adjourned to 20th
November, 2008.

[Ravi
R. Tripathi, J.]

[Rajesh
H. Shukla, J.]

kamlesh*

   

Top