Gujarat High Court Case Information System
Print
CR.MA/22/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 22 of 2010
In
CRIMINAL
MISC.APPLICATION No. 21 of 2010
In
CRIMINAL
APPEAL No. 6 of 2010
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
VIJAYSINH
ASHOKSINH PARMAR - Respondent(s)
=========================================
Appearance :
MR.
L.B.DABHI, APP for Applicant(s) : 1,
RULE
NOT RECD BACK for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the endorsement made in the cause-list, Rule issued to
Respondent No.1 has not received back so far.
Mr.
Shirish H. Gohil, learned Advocate appears and states that Mr.
Satyam Chhaya, learned Advocate has received instructions to appear
in this matter on behalf of the Respondent accused and he shall
enter his appearance during the course of the day. He seeks time to
receive instructions.
The
prayer made by him has not been opposed by Mr. L.B.Dabhi, learned
APP for the Applicant State of Gujarat.
Hence,
by consent, the matter is adjourned to 2.8.2010.
(A.M.Kapadia,J)
(J.C.Upadhyaya,J)
Jayanti*
Top