Gujarat High Court High Court

Laxmiben vs When on 2 August, 2011

Gujarat High Court
Laxmiben vs When on 2 August, 2011
Author: A.M.Kapadia, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/1463/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1463 of 2007
 

With


 

CRIMINAL
APPEAL No. 1065 of 2007
 

With


 

CRIMINAL
APPEAL No. 1477 of 2007
 

With


 

CRIMINAL
APPEAL No. 1430 of 2007
 

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


 

LAXMIBEN
HANUMANPRASAD CHANGLI & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================
 
Appearance : 
MR
IM MUNSHI for Appellant(s) : 1 - 3. 
PUBLIC PROSECUTOR for
Opponent(s) : 1, 
MR JM PANCHAL Ld. Special Public Prosecutor for
Opponent(s) : 1, 
MR K J PANCHAL for Opponent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
COMMON
ORAL ORDER

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

When
the instant batch of four Criminal Appeals is called out, Mr.
I.M.Munshi, leaned Advocate representing the Appellant in Criminal
Appeal No. 1463 of 2007 and representing the Respondent in Criminal
Appeal Nos. 1065 of 2007, 1430 of 2007 and 1477 of 2007 is not
present, whereas Mr. J.M.Panchal, learned Special Public Prosecutor
representing the Respondent – State of Gujarat in Criminal
Appeal Nos. 1463 of 2007 and representing the Appellant –
State of Gujarat in Criminal Appeal Nos. 1065 of 2007, 1430 of 2007
and 1477 of 2007 is present.

However,
in the interest of justice, the matters are adjourned to 24.1.2011.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top