Gujarat High Court
State vs Bhavsing on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/12044/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12044 of 2010
In
CRIMINAL
APPEAL No. 1712 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
BHAVSING
KESHABHAI NAIK & 1 - Respondent(s)
=========================================================
Appearance
:
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 04/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned APP Mr.Shah for applicant – appellant – State.
At
the request of learned APP, the matter is adjourned to 14.3.2011.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top