Gujarat High Court High Court

Premsukh vs State on 28 January, 2010

Gujarat High Court
Premsukh vs State on 28 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/727/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 727 of 2010
 

In


 

CRIMINAL
APPEAL No. 874 of 2007
 

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


 

PREMSUKH
TRILOKCHAND CHANDAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
JAYSHREE C BHATT for
Applicant(s) : 1,                                                    
          MR ASHISH M DAGLI for Applicant(s) : 1, 
MR LB DABHI,
ADDITIONAL 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
: 28/01/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE A.L.DAVE)

Notice
returnable on 01st February, 2010. Mr. L.B. Dabhi, learned
Additional Public Prosecutor waives service of notice on behalf of
the respondent State.

(
A.L. Dave, J. )

(
Harsha Devani, J. )

hki

   

Top