Gujarat High Court High Court

Udesing vs State on 24 November, 2010

Gujarat High Court
Udesing vs State on 24 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/352/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 352 of 2010
 

In


 

CRIMINAL
APPEAL No. 2059 of 2009
 

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

 

UDESING
MOHANBHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
 
ORAL
ORDER

Office
is directed to fix Criminal Appeal No.2059 of 2009 as soon as the
paper book is ready.

In
view of the above, this application is rejected, which is preferred
by the applicant through jail. Office is directed to send the record
and proceedings to the lower Court immediately for preparing the
paper book.

This
application stands disposed of accordingly.

(M.D.Shah, J.)

Sreeram.

   

Top