Gujarat High Court High Court

Kantibhai vs State on 31 July, 2008

Gujarat High Court
Kantibhai vs State on 31 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1007420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10074 of 2008
 

In


 

CRIMINAL
APPEAL No. 234 of 2007
 

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

 

KANTIBHAI
CHATURBHAI PARMAR (CHAMAR) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HD CHUDASAMA for
Applicant(s) : 1, 
MR
DABHI, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 31/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Rule.

Service of rule is waived by Ld. APP Mr. Dabhi.

Learned
advocate for the applicant Mr. Chudasama does not press this
application and, therefore, application stands disposed of as not
pressed. However, office is directed to expedite calling for the
paper book from the trial Court and as soon as the paper book is
received, Criminal Appeal No. 234 of 2007 be placed for final hearing
on board. Rule discharged.

(
J. R. VORA, J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top