Gujarat High Court
State vs Jayesh on 2 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/2214/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2214 of 2010
In
CRIMINAL
MISC.APPLICATION No. 2213 of 2010
In
CRIMINAL APPEAL No. 402 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
JAYESH
NAROTTAMBHAI GAJJAR - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, ADDL.UBLIC PROSECUTOR
for
Applicant(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Rule
issued to sole respondent accused has not been received back so far.
Await service of notice of Rule issued to respondent. S.O to
16.08.2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top