Gujarat High Court High Court

====================================== vs Ms Mita on 11 November, 2008

Gujarat High Court
====================================== vs Ms Mita on 11 November, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/280520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2805 of 2008
 

with
 

CRIMINAL
MISC. APPLICATION NO.14376 OF 2008
 

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

JAGDISHBHAI
BABUBHAI THAKORE 

 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
Mr P.M. Thakkar, Senior Advocate assisted by Shri
Pravin Gondaliya for the appellant  
Ms Mita
Panchal, Additional Public Prosecutor
for the respondents 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 11/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

CRIMINAL
APPEAL No.2805 of 2008

ADMIT.

CRIMINAL
MISC.APPLICATION No.14376 of 2008

Notice
returnable on 19.11.2008. Ms Mita Panchal, learned Additional
Public Prosecutor waives service of notice for the
respondent-state.

(Bhagwati
Prasad, J.)

(Bankim
N Mehta, J.)

*mohd

   

Top