Gujarat High Court Case Information System
Print
CR.A/1021/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1021 of 2005
=========================================
HUSSAINBHAI
KASAMBHAI
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR
BHARAT R PANDYA for
Appellant
PUBLIC PROSECUTOR for
Opponent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Mr.
Vishal K. Shevak, learned Advocate states that Mr. Bharat R.
Pandya, learned Advocate,who has been appointed as Advocate from the
panel of Legal Aid, to assist the appellant – accused has
already shown his unwillingness to continue as an Advocate and
intimation in this regard has already been sent to the Registrar.
2 In
view of this, Registry is directed to delete the name of Mr. Bharat
R. Pandya, as Advocate for the appellant – accused, and
appoint another Advocate in his place and also to supply a set of
paper book to the newly appointed Advocate from the panel of Legal
Aid, to assist the appellant – accused, who is in jail.
(A.M.KAPADIA,
J.)
(B.N.
MEHT, J.)
pnnair
Top