Gujarat High Court High Court

State vs Mansukhbhai on 19 July, 2010

Gujarat High Court
State vs Mansukhbhai on 19 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/828/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 828 of 2010
 

In


 

CRIMINAL
APPEAL No. 161 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MANSUKHBHAI
MOHANBHAI MALI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, APP for Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 19/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)

Await
for R & P.

S.

O to 26/7/2010.

In
the meanwhile the Registry is directed to send reminder by fax
message to the concerned Sessions Court for sending R & P before
the next date.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

*
Pansala.

   

Top