Gujarat High Court
Vasim vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1022/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1022 of 2011
=========================================================
VASIM
AKRAM RASUL MIYA SAIYED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR MC BAROT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/02/2011
ORAL
ORDER
Heard
learned Advocate Mr. Dagli for the applicant, learned APP Mr.
H.L.Jani for the respondent – State and learned Advocate Mr.
Barot for the respondent No.2.
It
appears that one another offence being CR No.I-77 of 2010 is
registered at Kalol Police Station in which the present applicant is
also shown as accused. Learned APP Mr. Jani, therefore, prays for
time to refer the papers of that offence being CR No.I-77 of 2010.
Hence, at his request, S.O. to 15.3.2011.
(Z.K.SAIYED,
J.)
sas
Top