Gujarat High Court High Court

========================================= vs Mr Rc Kodekar App For on 17 January, 2011

Gujarat High Court
========================================= vs Mr Rc Kodekar App For on 17 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/571/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 571 of 2005
 

with
 

CRIMINAL
APPEAL No. 573 of 2005
 

with
 

CRIMINAL
APPEAL No. 2460 of 2005
 

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

IBRAHIMBHAI
@ DADA,SON OF SHRI JUMABHAI VAJUGARA 

 

Versus
 

STATE
OF GUJARAT & 1 

 

========================================= 
Appearance
: 
MR HARSHIT S TOLIA for
Appellant 
MR RC KODEKAR APP for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 17/01/2011 

 

ORAL
ORDER

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

When
the matter is called out, Mr.Shirish Tolia, learned advocate for
Mr.H. S. Tolia, learned advocate, who has filed Criminal Appeal
Nos.571 of 2005 and 2460 of 2005 is present whereas Mr.Samir Pathan,
learned advocate, who has filed Criminal Appeal No.573 of 2005 has
not remained present. Mr.R. C. Kodekar, learned APP for the
respondent – State of Gujarat is also present. Therefore, in
the interest of justice, S.O to 21st
February, 2011.

[
A. M. KAPADIA, J. ]

[
BANKIM N. MEHTA, J. ]

vijay

   

Top