Gujarat High Court
State vs Dipakbhai on 30 June, 2009
Gujarat High Court Case Information System
Print
CR.MA/4282/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4282 of 2009
In
CRIMINAL
APPEAL No. 605 of 2009
WITH
CRIMINAL APPEAL NO. 611 OF
2009
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
DIPAKBHAI
SHUKALBHAI MALI & 2 - Respondent(s)
=================================================
Appearance :
MRS MANISHA
LUVKUMAR SHAH APP for Applicant(s) : 1,
None
for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/06/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard.
Leave granted. Application stands disposed of accordingly.
(K.S.JHAVERI, J.) (Z.K.SAIYED, J.)
ORDER
IN CRIMINAL APPEAL NO. 605 OF 2009 WITH CRIMINAL APPEAL NO. 611 OF
2009
Office
is directed to call for Record and Proceedings so as to reach this
Court on or before 24.07.2009. S.O. to 28.07.2009.
(K.S.JHAVERI,
J.) (Z.K.SAIYED, J.)
niru*
Top