Gujarat High Court
====================================== vs Mr Kartik Pandya on 8 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12547/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12547 of 2011
In
CRIMINAL
APPEAL No. 179 of 2006
======================================
NIJAMUDDIN
KAMARUDDIN
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR KARTIK PANDYA, APP for Respondent
No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
application is partly allowed and disposed with the direction that
main Criminal Appeal No.179 of 2006 may be listed for hearing in the
first week of October 2011.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top