Gujarat High Court High Court

Yogesh vs State on 1 February, 2011

Gujarat High Court
Yogesh vs State on 1 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/993/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 993 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 13956 of 2009
 

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

YOGESH
MADANLAL SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================= 
Appearance
: 
MR VIJAY H NANGESH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
NM KAPADIA for Respondent(s) : 2 -
5. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/02/2011 

 

ORAL
ORDER

None
present.

In
this application, copy of Criminal Misc. Application No.13956 of 2009
is not placed on record and, therefore, the request to fix the date
for early final hearing is not accepted.

The
application is rejected.

[ANANT
S. DAVE, J.]

//smita//

   

Top