Gujarat High Court Case Information System
Print
CR.MA/2795/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2795 of 2010
=========================================
SUMAN
K GUHAROY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
AR GUPTA for
Applicant(s) : 1,
MR JASWANT K SHAH, APP for Respondent(s) : 1,
MR
S AURABH G AMIN for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/10/2011
ORAL
ORDER
A
request is made on behalf of Shri Gupta to adjourn the matter.
Investigating Officer is present, who has by spending Rs. 640/-
towards the transportation charges and Rs. 90 towards TA DA, which is
public money, has come to the Court. However, considering the request
made on behalf of the learned advocate appearing on behalf of the
applicant, stand over to 19/10/2011 on condition, as agreed by Ms.
Pandit, learned advocate appearing on behalf of Shri Gupta, learned
advocate appearing on behalf of the applicant, that the applicant
shall deposit a sum of Rs. 750/- with the Registry of this Court
towards the cost, which shall be paid to the Investigating Officer,
who on receipt of the same, shall not claim TA DA and transport
charges in question. The aforesaid to be deposited on or before
19/10/2011.
(M.R.
SHAH, J.)
siji
Top