Gujarat High Court
Shakil vs Unknown on 12 July, 2011
Gujarat High Court Case Information System
Print
CR.A/821/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 821 of 2000
=========================================================
SHAKIL
AHMED NARUL HODDA SAIYED - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
G RAMAKRISHNAN for
Appellant(s) : 1,MR ALPESH J PATEL for Appellant(s) : 1,
PUBLIC
PROSECUTOR for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/07/2011
ORAL ORDER
Originally
Mr.G. Ramakrishnan, learned advocate was appearing for the appellant.
Thereafter Mr.Alpesh J. Patel, learned advocate is appointed by Legal
Aid Authority for the appellant.
Office
is directed to obtain Vakalatnama of Mr.Alpesh J. Patel. If he is not
ready to file Vakalatnama then any other advocate from the panel
maintained by Legal Aid Authority may be appointed. S.O. to
26.7.2011.
(Z.
K. SAIYED, J)
kks
Top