Gujarat High Court High Court

Mohammed vs State on 12 January, 2010

Gujarat High Court
Mohammed vs State on 12 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1037/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1037 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 1037 of 2009
 

In
CRIMINAL MISC.APPLICATION No. 1037 of 2009
 

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


 

MOHAMMED
IQBAL AHMEDKHAN BALOCH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR.
K.J. PANCHAL ADDL. SPL. P.P. WITH  MR. J.M. PANCHAL SPL. P.P.  for
Respondent(s) : 1, 
MR BC DAVE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
 
ORAL
ORDER

On
instructions from respondent no. 2, learned advocate Mr. B.C. Dave
prays for time.

In
view of the above, the matter is adjourned to 19.01.2010. To be
listed at the bottom of urgent admission Board-1.

(H.B.ANTANI,
J.)

Shekhar

   

Top