Gujarat High Court High Court

State vs Mansukhbhai on 18 February, 2011

Gujarat High Court
State vs Mansukhbhai on 18 February, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13236/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13236 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 13235 of 2010
 

In


 

CRIMINAL
APPEAL No. 1805 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MANSUKHBHAI
GALABHAI KHANT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.K.P.
RAVAL, ADDL PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

Heard
learned APP Mr.K.P. Raval for the applicant-State. The learned APP
states that there is delay of 184 days. RULE
returnable on 9th March 2011. Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top