Gujarat High Court
Ranmalsinh vs State on 27 September, 2011
Gujarat High Court Case Information System Print CR.MA/2456/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2456 of 2011 In CRIMINAL APPEAL No. 132 of 2004 ========================================================= RANMALSINH @ AJIT AMARSINH - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR KL PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1 -2, ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE R.M.CHHAYA Date : 25/02/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rejected
in view of the fact that the appeal is listed for final hearing on
our Board and is likely to be heard soon.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top