Gujarat High Court High Court

==========================================Appearance vs Notice on 11 August, 2010

Gujarat High Court
==========================================Appearance vs Notice on 11 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.A/22020/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 220 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 5741 of 2009
 

In
 


CRIMINAL APPEAL No. 220
of 2009
 

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

VISHNU
VERSHIBHAI KOLI AND OTHERS 

 

Versus
 

STATE
OF GUJARAT 

 

==========================================Appearance
: 
MR ASHISH M
DAGLI for the Appellants 
MR AJ DESAI, ADDL
PUBLIC PROSECUTOR for
the Opponent 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/05/2009 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

ORDER
IN CRIMINAL APPEAL :

ADMIT.

ORDER
IN CRIMINAL MISC. APPLICATION :

NOTICE
returnable on 22.06.2009. Mr. A.J. Desai, learned A.P.P., waives
service of notice for the respondent State.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top