Gujarat High Court High Court

Premchand vs State on 27 January, 2011

Gujarat High Court
Premchand vs State on 27 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/763/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 763 of 2011
 

In


 

CRIMINAL
APPEAL No. 898 of 2009
 

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

 

PREMCHAND
MEVALAL JESWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SANDHYA D NATANI for Applicant. 
MR LB DABHI, ADDL.PUBLIC
PROSECUTOR for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 27/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 28.01.2011. Learned A.P.P. Mr.L.B.Dabhi waives service
of notice of rule for the respondents.

[A.L.Dave,J.]

[V.M.Sahai,J.]

(patel)

   

Top