Gujarat High Court
Veja vs State on 31 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/5148/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5148 of 2010
=========================================================
VEJA
PARBAT BHUTIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
BM MANGUKIYA for Respondent(s) : 1,
MR VH KANARA for Respondent(s)
: 1,
MR VIJAY H NANGESH for Respondent(s) : 1,
MRVINODMGAMARA
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 31/08/2010
ORAL
ORDER
Learned
A.P.P. Ms. Mini Nair has requested in morning to keep the matter at
2:30 by stating that Mr. Trivedi is appearing at 2:30. Now, she has
stated that Mr. Trivedi is busy in another Court and the matter may
be adjourned, to which learned Senior Counsel Mr. Lakhani has
reservation and has stated that the matter has been adjourned
repeatedly.
In
the circumstances, the matter is finally adjourned to 6th
September 2010 with a clear understanding that no adjournment shall
be granted in the matter.
(RAJESH
H. SHUKLA, J.)
jani
Top