Gujarat High Court
State vs Kher on 13 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/981/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 981 of 2010
In
CRIMINAL
MISC.APPLICATION No. 979 of 2010
In
CRIMINAL APPEAL No. 193 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
KHER
MOHMMED @ KHERU GUL MOHMMED SINDHI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
RC KODEKAR, APP for Applicant(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 6.
- for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
As
per the endorsement made on the board, respondents nos. 3 and 5 want
legal aid at the Government cost. In view of the request made by
them, Registry is directed to do the needful and provide advocate
from the panel of the legal aid to render assistance to the
respondents nos. 3 and 5. The matter is adjourned to 27/8/2010.
[
A.M. KAPADIA, J. ]
[J.C.UPADHYAYA,
J.]
*
Pansala.
Top