Gujarat High Court High Court

Jangubhai vs Unknown on 4 January, 2010

Gujarat High Court
Jangubhai vs Unknown on 4 January, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2607/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2607 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 14566 of 2009
 

In
CRIMINAL APPEAL No. 2607 of 2009
 

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

 

JANGUBHAI
BHOTIABHAI RATHVA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Appellant(s) : 1,MR HARDIK A DAVE for Appellant(s) : 1, 
MR MAULIK
G. NANAVATI, ASST. PUBLIC PROSECUTOR for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 04/01/2010 

 

 
 
ORAL
ORDER

IN APPEAL

ADMIT.

ORAL
ORDER IN CRIMINAL MISC.APPLICATION

Notice
as to interim relief returnable on 18.01.2010. Mr.Maulik.G.Nanavati,
learned A.P.P. waives service of Notice for the opponent State.

(BANKIM.N.MEHTA,
J.)

~gaurav~

   

Top