Gujarat High Court High Court

Devjibhai vs State on 21 April, 2010

Gujarat High Court
Devjibhai vs State on 21 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3245/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3245 of 2010
 

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


 

DEVJIBHAI
BALUBHAI KHANDVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DP KINARIWALA for
Applicant(s) : 1,MRRDKINARIWALA for Applicant(s) : 1, 
MR LR
PUJARI, APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Rule
returnable on 05.05.2010. It has been stated that no appeal
has been filed by the State. However, the reason is not stated.
Therefore, State on the next date, shall report to this Court the
ground for not filing of the appeal, if any.

(JAYANT
PATEL, J.)

(Z.K.

SAIYED, J.)

*bjoy

   

Top