Gujarat High Court
Mohammad vs State on 29 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3307/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3307 of 2010
In
CRIMINAL
APPEAL No. 375 of 2010
With
CRIMINAL
MISC.APPLICATION No. 3318 of 2010
In
CRIMINAL APPEAL No. 148 of 2010
=========================================
MOHAMMAD
TARIQ FARIDBHAI SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
KHALID G SHAIKH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 29/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Let
the matter receive consideration by a Bench to which neither of us is
a party.
(A.L. DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top