Gujarat High Court
Shankar vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14440/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14440 of 2010
In
CRIMINAL
APPEAL No. 1984 of 2010
=========================================================
SHANKAR
ASHUJI GOMAR (BHIL) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SUDHA C SHUKLA for
Applicant(s) : 1,
MR LB DABHI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 13/12/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 21st December 2010.
Learned
APP Mr Dabhi waives service of notice of Rule for the respondent.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top