Gujarat High Court High Court

Sureshbhai vs Unknown on 15 July, 2008

Gujarat High Court
Sureshbhai vs Unknown on 15 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1426/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1426 of 2005
 

with
 

CRIMINAL
APPEAL No. 1445 of 2005
 

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

 

SURESHBHAI
RATILAL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Appellant(s) : 1
- 2.MS BELA A PRAJAPATI for
Appellant(s) : 1
- 2. 
MS DARSHANA PANDIT, APP, for
Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

As
per the statement of appellant-Sureshbhai Ratilal recorded by the
Jail authority, the appellant has engaged learned advocate Ms.Sadhana
Sagar in place of learned advocate Mr.Mangukiya who has been retired
as his advocate. Hence, office is directed to show the name of
Ms.Sadhana Sagar as advocate appearing on behalf of applicant Nos.1
and 2 in Criminal Appeal No.1426 of 2005 in place of Mr.Mangukiya.

The
Fax message dated 14.7.2008 received from District Jail, Surat, be
taken on record.

(M.D.Shah,
J.)

Sreeram.

   

Top