Gujarat High Court High Court

Vijay vs State on 14 October, 2008

Gujarat High Court
Vijay vs State on 14 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3763/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3763 of 2008
 

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

 

VIJAY
S. SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YJ TRIVEDI for
Applicant(s) : 1,MR HARSHIT S TOLIA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR FB BRAHMBHATT for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 14/10/2008 

 

ORAL
ORDER

Learned
counsel Mr.Parth Tolia stated that the hearing may be adjourned with
extension of interim relief by consent on his statement that no
further adjournment will be sought on any ground and the negotiation
would be completed by the end of this week. Hence, S.O. to
21.10.2008. Interim relief
granted earlier shall stand extended till then.

(D.H.WAGHELA,
J.)

Hitesh

   

Top