Gujarat High Court High Court

========================================= vs Mr on 3 August, 2010

Gujarat High Court
========================================= vs Mr on 3 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10288/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10288 of 2007
 

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

NARCOTICS
CONTROL BUREAU THRO GOKHALE INTELIGENCE OFFICER 

 

Versus
 

ANILKUMAR
VITHALDAS JETTY & 1 

 

========================================= 
Appearance
: 
MR PR ABICHANDANI for Applicant
 

MR
ND GOHIL for Applicant 
MR BS PATEL for Respondent No.1 
MRS
RANJAN B PATEL for Respondent No.1 
PUBLIC PROSECUTOR for
Respondent No.2 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 03/08/2010 

 

 
ORAL
ORDER

Mr.N.D.

Gohil, learned advocate for the applicant, Mr.B. S. Patel with Mr.P.
K. Patel, learned advocate for the respondent No.1 and learned APP
for the respondent No.2 are present.

This
matter is listed before this Court for 51 times and by or other
reason, the matter was adjourned from time to time. During the
hearing of this application, Mr.N. D. Gohil, learned advocate for the
applicant has read the report of Central Revenue Control Laboratory,
New Delhi, but he is unable to say anything regarding the quality of
the narcotic drugs. No doubt, quantity of the narcotic drugs is
shown in the said report and panchnama also. He prays for time. The
matter is adjourned to 13th
August, 2010.

[
Z. K. SAIYED, J. ]

(vijay)

   

Top