Gujarat High Court High Court

Sanjay vs Unknown on 30 July, 2010

Gujarat High Court
Sanjay vs Unknown on 30 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/603/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 603 of 2010
 

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

 

SANJAY
RAMDULARE CHAUHAN - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HD RANA for
Appellant(s) : 1, 
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 30/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Appeal
admitted. Mr.Bhuvnesh Rupera,
learned advocate appears and states that he represents the original
complainant. He, therefore, seeks to file Vakalatnama representing
the complainant, so that he can assist the Public Prosecutor or the
Addl.Public Prosecutor during the entire proceedings of this appeal.
Registry is directed to accept the Vakalatnama of Mr.Bhuvnesh Rupera,
representing the original complainant.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top