Gujarat High Court High Court

Sureshchandra vs State on 19 April, 2011

Gujarat High Court
Sureshchandra vs State on 19 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/71/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 71 of 2008
 

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

 

SURESHCHANDRA
NAGINDAS GANDHI & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Appellant(s) : 1 - 2. 
GOVERNMENT PLEADER for Defendant(s) :
1, 
NOTICE SERVED BY DS for Defendant(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 19/04/2011 

 

ORAL
ORDER

Learned
advocate Mr.N.D. Buch for Nanavaty advocates for the appellants seeks
time. However, it is required to be noted that the appeal, which is
pending at the admission stage, has already been listed for about 56
times.

Hence,
last opportunity is granted in the interest of justice and the matter
is adjourned to 26.03.2011.

(BELA
TRIVEDI, J.)

Hitesh

   

Top