Gujarat High Court High Court

Maheshbhai vs State on 17 August, 2010

Gujarat High Court
Maheshbhai vs State on 17 August, 2010
Author: Jayant Patel,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/105720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1057 of 2010
 

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

 

MAHESHBHAI
LAKSHMANBHAI VALAND - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA SAIYAD for Applicant(s) : 1, 
MR KL PANDYA, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 2 - 3, 6, 
MR HARDIK D MUCHHALA for Respondent(s) :
4 - 5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 17/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
report has been submitted, but the corpus is not traced. Learned APP
states that one more opportunity may be given. As one more last
opportunity, S.O. to 30.8.2010.

(JAYANT
PATEL, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top