Gujarat High Court
Mukeshbhai vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/245/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 245 of 2010
In
CRIMINAL
APPEAL No. 1833 of 2006
=========================================
MUKESHBHAI
SHIVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 15/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Notice
returnable on 19th January 2010.
Mr.K.L.Pandya,
learned Additional Public Prosecutor waives service of rule on behalf
of the respondents.
[A.L.DAVE,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top