Gujarat High Court High Court

Dashrathsinh vs State on 21 December, 2010

Gujarat High Court
Dashrathsinh vs State on 21 December, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15122/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15122 of 2010
 

In


 

CRIMINAL
APPEAL No. 1588 of 2010
 

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


 

DASHRATHSINH
BAPUSINH ZALA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
ASHISH M DAGLI for the Applicants. 
Mr. A.J.Desai, Additional
PUBLIC PROSECUTOR for the
Respondent. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 21/12/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 24th December, 2010. Learned Additional Public
Prosecutor Mr. A.J.Desai waives service of Rule for the respondent
State.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top